Gujarat High Court Case Information System Print FA/2032/2009 2/ 2 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2032 of 2009 For Approval and Signature: 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 ? ========================================= JYOTSNABEN JASHWANTBHAI DORIA & 4 - Appellant(s) Versus CHANDUJI DHIRAJI THAKOR & 2 - Defendant(s) ========================================= Appearance : MR.HIREN M MODI for Appellant(s) : 1 - 5. RULE NOT RECD BACK for Defendant(s) : 1 - 2. MR MAULIK J SHELAT for Defendant(s) : 3, ========================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 11/10/2010 ORAL JUDGMENT
1. Learned
advocates for the respective parties have passed on compromise
purshis duly signed by all the concerned. Purshis is dated 18.9.2010
and the same is taken on record.
2. The
parties have settled the claim of the respective disputes and now the
award impugned in this appeal is, therefore, required to be modified
in terms of the settlement. Now, as per the settlement respondent
Insurance Company has agreed to pay Rs.1,55,000/- with 7.5% interest
from the date of filing of the petition till the realization of the
said amount is made by the claimants in addition to the amount
awarded by the Tribunal that would satisfy the claimants arising out
of the said accident. In short, in addition to the claimed amount,
the claimant shall be entitled to receive Rs.1,55,000/- with 7.5%
interest from the date of the petition till the said amount is
realized. The award shall stand modified accordingly. The appeal is
disposed of. No costs.
3. The
amount shall be deposited within 4 weeks from today before the
concerned Tribunal, which shall thereafter disburse the amount in
accordance with law to the claimants.
(S.R.Brahmbhatt,
J.)
sudhir
Top