Gujarat High Court High Court

Oriental vs Vijyaben on 12 July, 2010

Gujarat High Court
Oriental vs Vijyaben on 12 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5392/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5392 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 929 of 2010
 

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


 

ORIENTAL
INSURANCE COMPANY LTD - Petitioner(s)
 

Versus
 

VIJYABEN
UKABHAI KAPADIYA & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
MAULIK J SHELAT for
Petitioner(s) : 1, 
MR TUSHAR L SHETH for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 - 3. 
RULE UNSERVED for Respondent(s)
: 4, 
MR VASANT S SHAH for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 12/07/2010 

 

ORAL
ORDER

Heard
learned Advocate Mr. Shelat for the applicant appellant
insurance company, learned Advocate Mr. Tushar L. Sheth for
respondent No.1 and learned Advocate Mr. Vasant S. Shah for
respondent No.5.

The
present application is filed seeking condonation of delay of 27 days.
Learned Advocate submitted that there were two vehicles involved in
the accident in which the Tribunal has held the vehicle insured by
the applicant company as 100% negligent. The company is challenging
before this Court the quantum and not the question of negligence.
That being so, opponent No.4 who is the
owner of the vehicle is not a contesting party.

Delay
is condoned. Rule made absolute.

Registry
is directed to list First Appeal on Admission Board on 16th
July 2010.

(RAVI
R. TRIPATHI, J.)

jani

   

Top