Gujarat High Court
New vs Lalaram on 23 June, 2008
Bench: R.M.Doshit
FA/2454/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2454 of 2008 With CIVIL APPLICATION No. 6344 of 2008 In FIRST APPEAL No. 2454 of 2008 ========================================================= NEW INDIA ASSURANCE COMPANY LIMITED - Appellant(s) Versus LALARAM PRATAPRAMJI LUHAR & 2 - Defendant(s) ========================================================= Appearance : MR VIBHUTI NANAVATI for Appellant(s) : 1, None for Defendant(s) : 1 - 3. ========================================================= CORAM : HONOURABLE MS. JUSTICE R.M.DOSHIT Date : 23/06/2008 ORAL ORDER
ADMIT.
CIVIL
APPLICATION No. 6344 of 2008
RULE
returnable on 11th August, 2008. Mr.Nanavaty has appeared
for the applicant ý Insurance Company. He has submitted that the
deceased was travelling in the goods vehicle. In view of the terms of
the policy, the Insurance Company is not liable to honour the award
of compensation made in favour of the claimants.
Pending
the Appeal, there shall be ad-interim stay in terms of paragraph 6(A)
in respect of the impugned award passed against the applicant ý
Insurance Company.
(Ms.R.M.Doshit,
J.)
/moin