Gujarat High Court
Oriental vs Heirs on 17 August, 2010
Gujarat High Court Case Information System
Print
FA/975/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 975 of 2010
=========================================
ORIENTAL
INSURANCE CO. LTD (HUB) - Appellant(s)
Versus
HEIRS
OF DECEASED SANJAYBHAI RANCHHODBHAI @ KALUBHAI DABHI & 2 -
Defendant(s)
=========================================
Appearance :
MR
RITURAJ M MEENA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 17/08/2010
ORAL
ORDER
Heard
Mr.Meena, learned Advocate for the appellant Insurance Company.
2. Learned
Advocate for the appellant Insurance Company submitted that the
Tribunal has erred in holding the Insurance Company liable, though it
is on record that the deceased was travelling, sitting on a mudguard
of a Tractor. He submitted, that being so, the Tribunal ought to
have held that there was no insurance coverage qua the deceased and
the Insurance Company is not liable to pay any amount of
compensation.
3. The matter
requires consideration.
ADMIT.
(Ravi
R.Tripathi, J.)
*Shitole
Top