Gujarat High Court High Court

United vs Kokilaben on 15 April, 2011

Gujarat High Court
United vs Kokilaben on 15 April, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15654/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 15654 of 2010
 

In


 

FIRST
APPEAL No. 3848 of 2010
 

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

 

UNITED
INDIA INSURANCE CO. LTD   Applicant.
 

Versus
 

KOKILABEN
DALPATSINH DABHI & 5 - Respondents
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Applicant. 
None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 20/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned advocate Mr.Shelat for the applicant.

More
than two vehicles are involved in the accident. Qua the claimants, it
is a case of composite negligence. The challenge in the appeal is
mainly on the ground of negligence, which may not be of much
significance qua the claimants’ entitlement to compensation. The
amount, which may be paid on the basis of the award by any one of the
original opponents, can be recovered from the others. In this set of
circumstances, interim relief by way of stay of operation,
implementation and execution of the award is rejected.

[A.L.Dave,J.]
[V.M.Sahai,J.]

   

Top