Gujarat High Court High Court

United vs Balubhai on 20 June, 2008

Gujarat High Court
United vs Balubhai on 20 June, 2008
Bench: R.M.Doshit
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/5352/2008	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 5352 of 2008
 

In


 

FIRST
APPEAL No. 2219 of 2008
 

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

 

UNITED
INDIA INSURANCE CO. LTD. - Petitioner(s)
 

Versus
 

BALUBHAI
CHOTUBHAI VASAVA & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SB PARIKH for Mr RAJNI H MEHTA for
Applicant 
None for
Opponents 
=========================================================
 

 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

 HONOURABLE
			MS. JUSTICE R.M.DOSHIT   20th June, 2008
		
	

 

 
ORAL
 ORDER

Rule
returnable on 22nd August, 2008.

This
Application for interim stay pending the Appeal has been taken
out by the appellant-United India Insurance Company Limited, the
insurer of the offending vehicle Ă˝ Truck bearing registration no.
GJ-2-X-1655. Mr. Parikh has submitted that the learned Tribunal has
erred in not considering that the deceased and the injured claimants
were travelling in the truck, a goods vehicle, as gratuitous
passengers. He has further submitted that the truck was being driven
by the cleaner-Bachhubhai Muljibhai Vasava who

did
not possess a valid license. He has relied upon the FIR Exh.28. In
the submission of Mr. Parikh, the Insurance Company is, therefore,
not liable to pay compensation to the claimants. Mr. Parikh has also
joined issue in respect of the quantum of compensation awarded.

Pending
the Appeal, there shall be ad interim stay in terms of
paragraph 6 [i].

{Miss
R.M Doshit, J.}

Prakash*