Gujarat High Court Case Information System
Print
CA/15654/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 15654 of 2010
In
FIRST
APPEAL No. 3848 of 2010
=========================================================
UNITED
INDIA INSURANCE CO. LTD Applicant.
Versus
KOKILABEN
DALPATSINH DABHI & 5 - Respondents
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Applicant.
None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 20/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr.Shelat for the applicant.
More
than two vehicles are involved in the accident. Qua the claimants, it
is a case of composite negligence. The challenge in the appeal is
mainly on the ground of negligence, which may not be of much
significance qua the claimants’ entitlement to compensation. The
amount, which may be paid on the basis of the award by any one of the
original opponents, can be recovered from the others. In this set of
circumstances, interim relief by way of stay of operation,
implementation and execution of the award is rejected.
[A.L.Dave,J.]
[V.M.Sahai,J.]
Top