Gujarat High Court High Court

Dineshkumar vs Sarman on 24 February, 2011

Gujarat High Court
Dineshkumar vs Sarman on 24 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/490/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 490 of 2011
 

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

 

DINESHKUMAR
PARSHOTTAM POLRA - Appellant(s)
 

Versus
 

SARMAN
RAMABHAI ODEDARA & 5 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR L SHETH for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/02/2011
 

ORAL
ORDER

By
way of present appeal, the appellant has inter alia prayed for
quashing and setting aside the impugned order dated 26th
November 2010 passed by the Additional District Judge and Motor
Accident Claim Tribunal (Aux.) 3rd Fast Track
Court, Junagadh (hereinafter referred to as ‘the Tribunal’), below
Exhibit 6 in Motor
Accident Claim Petition No.331 of 2004, whereby the Tribunal
rejected the application under Section 140 of the Motor Vehicles
Act.

Having
considered the contentions raised by the learned advocate for the
appellant, averments made in the appeal and the documentary evidence
produced on record, it transpires that the admission of
present appeal will not be helpful to the appellant. In that view of
the matter, without entering into merits of present appeal, it is
hereby ordered that if the appellant herein makes an application to
the Tribunal for expediting the Claim Petition, the Tribunal will
consider the same and dispose of the Claim Petition accordingly. It
is further made clear that disposal of present appeal will not come
in the way of the appellant while disposing of the Claim Petition.

It
is also clarified that this Court has disposed of present appeal
only with a view to avoid delay and with a hope that the claim
petition will be disposed of at the earliest.

(K.S.

Jhaveri, J)

Aakar

   

Top