Gujarat High Court High Court

National vs Legal on 30 September, 2010

Gujarat High Court
National vs Legal on 30 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/892/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 892 of 2010
 

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

 

NATIONAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

LEGAL
HEIRS OF DECEASED SUKHVINDERSING, MINOR HARPRITSING S & 8 -
Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1, 
None for Defendant(s) : 1, 
MR PARESH M DARJI
for Defendant(s) : 2 - 5. 
NOTICE UNSERVED for Defendant(s) :
6, 
NOTICE SERVED for Defendant(s) : 7, 9, 
MS KARUNA V RAHEVAR
for Defendant(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 30/09/2010
 

ORAL
ORDER

1. Heard
learned advocates appearing for the parties.

2. Looking
to the contention and findings recorded by the Tribunal, it appears
that the Tribunal has held that the driver was contributory negligent
for the accident in question and, therefore, the appellant-insurance
company, who is insurer of the driver’s vehicle, cannot be held
responsible.

3. In
view of the above, the appeal is Admitted.

(S.R.BRAHMBHATT,
J.)

Hitesh

   

Top