Gujarat High Court High Court

United vs Gitaben on 13 April, 2011

Gujarat High Court
United vs Gitaben on 13 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/17110/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 17110 of 2010
 

In


 

FIRST
APPEAL No. 2240 of 1999
 

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

 

UNITED
INDIA INSURANCE CO LTD - Petitioner(s)
 

Versus
 

GITABEN
MANHARLAL PUJARA SINCEDECEASED THRO'HER HEIRS & LRS. & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 1.2.2, 1.2.3,
1.2.4,1.2.5 - 2. 
MS PAURAMI B SHETH for Respondent(s) : 1.2.1
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 13/04/2011 

 

 
 
ORAL
ORDER

Leave
to amend.

Heard.

In view of the averments made in the application, the same is
allowed in terms of paragraph Nos. 5(A) and 5(B). Registry is
directed to transmit the amount of Rs. 11,500/- deposited by the
applicant insurance company in compliance to provisions of Section
173 of the M.V.Act, 1988 in First Appeal No. 2240 of 1999, arising
out of M.A.C Petition No. 416 of 1996 decided by the learned Motor
Accident Claims Tribunal, Rajkot together with interest, if any,
accrued thereon. Further, the proceedings of Execution Application
No. 401 of 2006 pending on its file arising out of M.A.C. Petition
No. 416 of 1996 decided by the Motor Accident Claims Tribunal, Rajkot
on 12.02.1999 is stayed. The application stands disposed of.

(K.S.JHAVERI, J.)

niru*

   

Top