Gujarat High Court Case Information System
Print
FA/173/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 173 of 2010
=====================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION THROUGH - Appellant(s)
Versus
KANAIYALAL
NARANDAS TEJVANI & 3 - Defendant(s)
=====================================
Appearance
:
MRS FALGUNI D PATEL for
Appellant(s) : 1,
MR VAIBHAV N SHETH for Defendant(s) : 1 -
2.
DELETED for Defendant(s) : 3,
NOTICE SERVED for Defendant(s)
: 4,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/08/2010
ORAL
ORDER
1.0 Learned
advocate Ms. Falguni Patel for the appellant – GSRTC states that by
Cheque bearing No. 820773 of State Bank of India, the additional
amount of Rs.2,06,280/- is deposited to meet with the statement made
before this Court on 23rd July 2010.
2.0 Learned
advocate Mr. Sheth submitted that still, according to the calculation
of claimants, some amount remains to be deposited.
3.0 Learned
advocate for the claimants to supply the calculation to the learned
advocate for the appellant GSRTC, who in turn, will see to it
that, if that amount is required to be deposited, the same is
deposited.
4.0 Learned
advocate for the appellant submitted that this is a case wherein the
claimants are only parents of the deceased – aged 27 years. Learned
advocate for the appellant further submitted that the widow of the
deceased was deleted by order below
exh. 30, much prior to passing
of the judgment and award. That being so, the learned Tribunal ought
to have appreciated that multiplier of 17 cannot be granted because
the age of the parents was 50 and 52 years.
5.0 The
matter requires consideration. Admit.
5.1 The
Registry is directed to place this matter before the Mediation
Center on 18th August 2010. Learned
Mediator to fix further schedule.
[
Ravi R. Tripathi, J. ]
hiren
Top