Gujarat High Court High Court

New vs Shantaben on 25 August, 2008

Gujarat High Court
New vs Shantaben on 25 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/3918/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3918 of 2008
 

With


 

CIVIL
APPLICATION No. 9916 of 2008
 

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

 

NEW
INDIA ASSURANCE CO LTD - Appellant(s)
 

Versus
 

SHANTABEN
KANTIBHAI JODHANI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
MEGHA JANI for
Appellant(s) : 1, 
None
for Defendant(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

Heard
learned Advocate Ms. Megha Jani for the appellant insurance company.

Learned
Advocate Ms. Megha Jani raised contention before this Court that no
premium was paid covering risk of the driver by the owner of the
offending vehicle. She also made it clear before this court that the
on the same date on which order was passed by the claims tribunal
under sec. 140 of the MV Act, 1988, main application filed by the
claimant under section 166 of the MV Act, 1988 was withdrawn by the
claimant. She further submitted that initially claim was made by the
claimant for compensation of Rs.5,00,000.00 but subsequently, it was
reduced to Rs.50,000.00 and, therefore, this matter would require
consideration.

Considering
the submissions made by the learned Advocate Ms. Megha Jani, admit
the appeal.

In
Civil Application NO. 9916 of 2008 for stay, rule returnable on
26th September, 2008. Ad interim relief in terms of para
3(a).

(H.K.

Rathod,J.)

Vyas

   

Top