Gujarat High Court High Court

New vs Lalaram on 23 June, 2008

Gujarat High Court
New vs Lalaram on 23 June, 2008
Bench: R.M.Doshit
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/2454/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2454 of 2008
 

With


 

CIVIL
APPLICATION No. 6344 of 2008
 

In
FIRST APPEAL No. 2454 of 2008
 

 
 
=========================================================

 

NEW
INDIA ASSURANCE COMPANY LIMITED - Appellant(s)
 

Versus
 

LALARAM
PRATAPRAMJI LUHAR & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	

 

 
 


 

Date
: 23/06/2008 

 

 
 


 

 
ORAL
ORDER

ADMIT.

CIVIL
APPLICATION No. 6344 of 2008

RULE
returnable on 11th August, 2008. Mr.Nanavaty has appeared
for the applicant ý Insurance Company. He has submitted that the
deceased was travelling in the goods vehicle. In view of the terms of
the policy, the Insurance Company is not liable to honour the award
of compensation made in favour of the claimants.

Pending
the Appeal, there shall be ad-interim stay in terms of paragraph 6(A)
in respect of the impugned award passed against the applicant ý
Insurance Company.

(Ms.R.M.Doshit,
J.)

/moin