Gujarat High Court Case Information System
Print
FA/4224/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4224 of 2009
With
CIVIL
APPLICATION No. 11874 of 2009
In
FIRST APPEAL No. 4224 of
2009
=========================================================
NEW
INDIA ASSURANCE CO - Appellant(s)
Versus
SHAKRIBEN
W/O BABUBHAI LAKHABHAI & 2 - Defendant(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Appellant(s) : 1,MR HG MAZMUDAR for Appellant(s) : 1,
None for
Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/03/2010
ORAL ORDER
Mr.
Majmudar has fairly submitted that the Appeal essentially challenges
the award on the ground of quantum in view of the evidence and in
view of the fact that the learned Tribunal has allowed only 1/3rd
deduction, though the deceased was, at the time of accident,
unmarried 16 year’s old and there is positive evidence on record of
income lesser than the income assumed by the learned Tribunal. He
also submitted that the appellant is ready, provided the original
claimants are also ready, to get the dispute resolved through
mediation.
Considering
the submissions of Mr. Majmudar, Notice returnable on 26th
April, 2010.
[K.M.Thaker,
J.]
kdc
Top