Gujarat High Court High Court

==========================================Appearance vs Served By Rpad – (R) on 11 August, 2008

Gujarat High Court
==========================================Appearance vs Served By Rpad – (R) on 11 August, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3223/2005	 2/ 2	JUDGMENT 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3223 of 2005
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD  
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
==========================================
 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

NIVEDITA
DEEPAKBHAI GUPTA 

 

Versus
 

RAJESHBHAI
SHIVLAL HARIJAN C/O. CHADHA & CHADHA TRANSPORT AND OTHERS 

 

==========================================Appearance
: 
MR KASHYAP R
JOSHI for the Appellant 
SERVED BY RPAD - (R)
for Defendant(s) : 1, 
RULE SERVED for Defendant(s) : 2, 
MS LILU
K BHAYA for Defendant(s) :
3, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 11/08/2008 

 

ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

1. Heard
the learned counsel for the parties.

2. Having
gone through the facts obtained on record, we find that a 15 years
old girl has got her lower limb crushed in the accident and had
undergone surgery and repair of her body. But that has not restored
the grace, which a lady is required to have while she walks.

3. She
has become major and at the time of her marriage, something more
will be required. Regarding this, the Tribunal has awarded
Rs.20,000/-. In our considered opinion, a handicap lady needs
something more than Rs.20,000/- for getting herself married and some
more support for herself to attain posture and gesture, which would
be required to get a match for herself. For which, in the present
circumstances, kind of aids in the nature of physiotherapy and
training is available and and she can undergo that, for which
she would definitely require to have more amount. For that head,
we consider that, instead of Rs.20,000/-, it should be Rs. 2
lakhs so that she would improve herself and persuade some
young bachelor to marry her.

4. The
learned counsel for the Insurance Company raised objection on this
point that only Rs.80,000/- has been demanded in the appeal.
Considering the price escalation and inflation, we are persuaded
that there should be Rs.2 lakhs as stated hereinabove. All
other findings of the learned Tribunal are approved.

5. With
the aforesaid modification, the appeal is disposed of.

6. Record
and proceedings be sent to the Court below immediately.

(BHAGWATI
PRASAD, J.)

(S.R.BRAHMBHATT,
J.)

omkar

   

Top