Gujarat High Court High Court

Iffco-Tokio vs Bharatbhai on 9 July, 2010

Gujarat High Court
Iffco-Tokio vs Bharatbhai on 9 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1271/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1271 of 2010
 

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


 

IFFCO-TOKIO
GEN.INS.CO.LTD - Appellant(s)
 

Versus
 

BHARATBHAI
KABHAIBHAI PATANWADIA & 3 - Defendant(s)
 

=========================================
 
Appearance : 
MR
SUNIL PARIKH for MR AJAY R MEHTA
for Appellant(s) :
1, 
NOTICE SERVED for Defendant(s) : 1 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 09/07/2010 

 

 
 
ORAL
ORDER

1. From the
Record & Proceedings, learned Advocate Mr.Parikh for learned
Advocate Mr.Ajay R.Mehta for the appellant company invited attention
of the Court to a driving licence, which is marked at Exh.25/1. Its
issue date is 02.02.2005. It is mentioned there in that it is a
learner’s licence.

2. Learned
Advocate for the appellant states that validity of learner’s licence
is only 6 months. That being so, on the day of the accident, i.e.
02.02.2006, the driver of the offending vehicle was not holding a
valid driving licence.

The matter
requires consideration.

ADMIT.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top