FA/2179/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2179 of 2007 ========================================================= ORIENTAL INSURANCE CO. LTD. - Appellant(s) Versus CHANDRAMOHAN ODHAVJI PARMAR & 8 - Defendant(s) ========================================================= Appearance : MR KK NAIR for Appellant(s) : 1, None for Defendant(s) : 1, MS PAURAMI B SHETH for Defendant(s) : 1.2.1,1.2.2 - 4. RULE SERVED for Defendant(s) : 5 - 7, 9, RULE UNSERVED for Defendant(s) : 8, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 11/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per office note, R & P is not received and respondent no. 8 is
is unserved because of incomplete address.
Mr
K.K. Nair learned advocate for the appellant states that the
appellant is challenging the impugned award only on the ground of
quantum and not on the ground of negligence. He, therefore, seeks
leave to delete the respondent no. 8 as he being the driver of the
offending vehicle. Leave granted. Respondent no. 8 stands deleted.
Mr
KK Nair further states that he shall prepare the paper-book
containing relevant oral as well as documentary evidence within a
period of three weeks after receipt of the R & P.
The
Registry is, therefore, directed to call for the R & P of MAC
Petition No. 485/1998 from MAC Tribunal (Aux.) Jamnagar, so as to
reach to this Court on or before 1.8.2008.
The
mater be listed on 22.8.2008 for final hearing.
(A.M.
KAPADIA, J.)
(Z.K.
SAIYED, J.)
mandora/