Gujarat High Court Case Information System
Print
FA/2319/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2319 of 2005
with
CIVIL
APPLICATION NO.7258 of 2005
===========================================================
NATIONAL
INSURANCE CO. LTD - Appellant(s)
Versus
VASAVA
ZAVERBHAI RANCHHODBHAI & 1 - Defendant(s)
===========================================================
MS
MEGHA JANI for Petitioner No(s).: 1.
None
for Respondent No(s).:
1,2.
===========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/08/2005
ORAL
ORDER
(Per : HONOURABLE THE CHIEF
JUSTICE)
After
hearing Mrs.Megha Jani,
learned counsel for the appellant, it is found that the appellant
seeks to challenge the quantum and negligence in the award passed by
the Claims Tribunal. In absence of permission under Section 170 of
the Motor Vehicles Act, 1988, these defences are not permissible to
the Insurance Company. Consequently, appeal is not maintainable,
therefore, dismissed. Civil Application stands disposed of
accordingly. Rs.25,000/- deposited in the Registry under Section 173
of the Motor Vehicles Act, 1988, be
transmitted to the Tribunal for payment to the claimants.
(BHAWANI
SINGH)
Chief
Justice
(H.K.
RATHOD)
Judge
[sn
devu] ps
Top