Gujarat High Court High Court

Patel vs Owner on 15 February, 2011

Gujarat High Court
Patel vs Owner on 15 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/70/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 70 of 2011
 

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

PATEL
SHARDABEN WD/O. SHANKARLAL MAGANLAL & 2 - Appellant(s)
 

Versus
 

OWNER
OF TATA SUMO NO. GJ-1-B.P.- 422 & 1 - Defendant(s)
 

========================================= 
Appearance
: 
MR JIGAR G
GADHAVI for
Appellant(s) : 1 - 3. 
None for Defendant(s) : 1 -
2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 15/02/2011 

 

ORAL
ORDER

Shri
Jigar Gadhavi, learned advocate appearing on behalf of the appellants
has vehemently submitted that the learned Tribunal has materially
erred in dismissing the claim petition submitted by the appellants
under Section 163-A of the Motor Vehicles Act on the ground that the
income of the deceased was more than Rs.40,000/- per annum. It is
submitted that even no issue was framed by the learned Tribunal with
respect to maintainability of the claim petition submitted by the
appellants under Section 163-A of the M.V. Act. It is submitted that
if such an obje

   

Top