Gujarat High Court High Court

New vs Balasaheb on 23 July, 2010

Gujarat High Court
New vs Balasaheb on 23 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1903/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1903 of 2010
 

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


 

NEW
INDIA ASSURANCE CO LTD - Appellant(s)
 

Versus
 

BALASAHEB
RAKHMAJI SUMBE & 6 - Defendant(s)
 

=========================================================
Appearance : 
MS
LILU K BHAYA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 23/07/2010 

 

 
 
ORAL
ORDER

Heard
Ms.Jayshree Hingorani, for Ms.Lilu K Bhaya, for appellant
insurance company. Learned Advocate for the appellant submitted that
the claim petitions are filed for the death of the wife of opponent
No.1 in First Appeal No.1903 of 2006 for which MACP No.186 of 2006
was filed wherein an amount awarded is Rs.2,95,000/- whereas arising
from the said accident, opponent No.1 who sustained injuries filed
another MACP No.187 of 2006 wherein the Tribunal has awarded an
amount of Rs.35,000/-.

2. Learned
Advocate for the appellant submitted that the insurance company
appellant will not be liable to pay any amount by way of compensation
because the deceased and the opponent No.1 herein were travelling in
a tempo which was registered as a goods vehicle.

3. Matter
requires consideration. ADMIT. Mr.Daxesh Mehta, learned Advocate,
waives service of process of admission for respondent No.7-insurance
company.

(RAVI
R TRIPATHI, J.)

sompura

   

Top