Gujarat High Court Case Information System
Print
SCA/8361/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8361 of
2011
=========================================================
PATEL
MANJULABEN RAMESHKUMAR & 1 - Petitioner(s)
Versus
PATEL
RAMESHBHAI VITTALDAS & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RAKESH R PATEL for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 05/07/2011
ORAL
ORDER
Heard
Mr. Rakesh R. Patel, learned advocate for the petitioner. He has
brought to the notice of this Court a judgment delivered by a
Division Bench of this Court in 2004(1) G.L.H. 246, in
the case of National Insurance Company Limited
Vs. Mukeshbhai Bhalchandrabhai Jani, to contend that the
petitioner has a right to exercise an option to choose either of the
proceedings under sections 163A and 166 of the Motor Vehicles Act,
and the said option can be exercised at any stage of the proceedings,
including at the appellate stage.
Notice,
returnable on 26.07.2011.
It
shall be open to the learned advocate for the petitioners to move an
application for adjournment of the proceedings before the Tribunal on
the next date.
(Smt. Abhilasha Kumari, J.)
Safir*
Top