Gujarat High Court High Court

Oriental vs Surtaniben on 3 August, 2010

Gujarat High Court
Oriental vs Surtaniben on 3 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1374/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1374 of 2010
 

To


 

FIRST
APPEAL No. 1387 of 2010
 
 
=========================================


 

ORIENTAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

SURTANIBEN
POSILYABHAI VASAVA & 3 - Defendant(s)
 

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


 

Appearance
: 
MR KASHYAP
R JOSHI for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/08/2010 

 

 
 
ORAL
ORDER

Heard learned
Advocate Mr.Joshi for the appellant Insurance Company.

2. Learned
Advocate for the appellant wanted this Court to appreciate a
contention which was raised in written submissions, which were
submitted before the Tribunal on 25.09.2008.

3. This Court
cannot allow that contention to be raised before this Court in view
of the fact that this contention was required to be raised before the
Tribunal at an appropriate time, i.e. at the time of framing of
issues and the appellant Insurance Company ought to have got an
issue framed on this aspect.

3.1 In absence
of any specific issue being raised and specific finding being
recorded by the Tribunal, this Court is not able to accept the
contention raised by learned Advocate for the appellant Insurance
Company.

4. At this
juncture, learned Advocate for the appellant, seeks permission to
withdraw these appeals with a view to file an appropriate application
before the Tribunal putting forward this contention and with a
request to frame a specific issue on this point and record its
finding. Permission is granted. The appeals are disposed of as
withdrawn.

Direct
service is permitted.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top