Gujarat High Court High Court

National vs Vasava on 18 April, 2011

Gujarat High Court
National vs Vasava on 18 April, 2011
Author: Mr.Bhawani Singh,&Nbsp;Honourable H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/2319/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD 

 

 


 

FIRST
APPEAL No. 2319 of 2005
 

with


 

CIVIL
APPLICATION NO.7258 of 2005
 

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

NATIONAL
INSURANCE CO. LTD - Appellant(s)
 

Versus
 

VASAVA
ZAVERBHAI RANCHHODBHAI & 1 - Defendant(s)
 

=========================================================== 
MS
MEGHA JANI for Petitioner No(s).: 1. 
None
for Respondent No(s).:
1,2. 
===========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

Date
: 23/08/2005 

 

ORAL
ORDER

(Per : HONOURABLE THE CHIEF
JUSTICE)

After
hearing Mrs.Megha Jani,
learned counsel for the appellant, it is found that the appellant
seeks to challenge the quantum and negligence in the award passed by
the Claims Tribunal. In absence of permission under Section 170 of
the Motor Vehicles Act, 1988, these defences are not permissible to
the Insurance Company. Consequently, appeal is not maintainable,
therefore, dismissed. Civil Application stands disposed of
accordingly. Rs.25,000/- deposited in the Registry under Section 173
of the Motor Vehicles Act, 1988, be
transmitted to the Tribunal for payment to the claimants.

(BHAWANI
SINGH)

Chief
Justice

(H.K.

RATHOD)

Judge

[sn
devu] ps

   

Top