Gujarat High Court High Court

Oriental vs Heirs on 17 August, 2010

Gujarat High Court
Oriental vs Heirs on 17 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/975/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 975 of 2010
 

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


 

ORIENTAL
INSURANCE CO. LTD (HUB) - Appellant(s)
 

Versus
 

HEIRS
OF DECEASED SANJAYBHAI RANCHHODBHAI @ KALUBHAI DABHI & 2 -
Defendant(s)
 

=========================================
 
Appearance : 
MR
RITURAJ M MEENA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 17/08/2010 

 

 
 
ORAL
ORDER

Heard
Mr.Meena, learned Advocate for the appellant Insurance Company.

2. Learned
Advocate for the appellant Insurance Company submitted that the
Tribunal has erred in holding the Insurance Company liable, though it
is on record that the deceased was travelling, sitting on a mudguard
of a Tractor. He submitted, that being so, the Tribunal ought to
have held that there was no insurance coverage qua the deceased and
the Insurance Company is not liable to pay any amount of
compensation.

3. The matter
requires consideration.

ADMIT.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top