Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CA/15908/2010	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CIVIL
APPLICATION No. 15908 of 2010
 
With
 
FIRST
APPEAL No. 4621 of 2010
 
 
=========================================
 
DR
VALLAYAL C GEORGE, V I CHERIAN - Petitioner(s)
 
Versus
 
SURMAL
DHULABHAI BHURIA & 2 - Respondent(s)
 
=========================================
 
Appearance : 
MR
BHUSHAN B OZA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	
 
Date
: 16/12/2010 
 
ORAL
ORDER
	The
applicant herein has prayed as under:
	“7(A)
: Your Lordships may kindly be pleased to direct the Motor Accident
Claim Tribunal, Vadodara to accept the amount of Rs. 12,500/- towards
the compliance of the order under Section 140 of the Motor Vehicle
Act dated 5th May, 2010 in M.A.C.P. No. 748 of 2008 and
further to stay of the execution proceeding based on order under
Section 140 of the Motor Vehicle Act (Exh. 6) dated 5th
May, 2010 by the F.T.C. No. 4 Vadodara pending the admission, hearing
and final disposal of the First Appeal bearing First Appeal St. No.
2310 of 2010.”
	On
the facts and in the circumstances of the case, this application is
granted. The Motor Accident Claims Tribunal shall accept the amount
in question as prayed for by the applicant. The application stands
disposed of accordingly.
[K.S.JHAVERI,
J.]
JYOTI
Top