Gujarat High Court
New vs Nanduben on 3 August, 2010
Gujarat High Court Case Information System
Print
FA/700/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 700 of 2010
=====================================
NEW
INDIA ASSURANCE CO LTD. - Appellant(s)
Versus
NANDUBEN
W/O LAKHMANBHAI & 2 - Defendant(s)
=====================================
Appearance
:
MS LILU K BHAYA for
Appellant(s) : 1,
None for Defendant(s) : 1 - 2.
MR KL DAVE for
Defendant(s) : 1.2.1, 1.2.2,1.2.3
NOTICE SERVED for Defendant(s)
: 3,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/08/2010
ORAL
ORDER
1.0 Heard
learned advocate Ms. Lilu K. Bhaya for the appellant – Insurance
Company. Learned advocate for the appellant – Insurance Company
submitted that the matter involves a question of statutory defence
being available to the Insurance Company namely, the deceased was
travelling in a goods vehicle and therefore, the Insurance Company is
not liable to pay anything towards compensation.
2.0 The
matter requires consideration. Admit.
[
Ravi R. Tripathi, J. ]
hiren
Top