Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The New India Assurance Co. Ltd vs Mr. Niral Ratibhai Patel And Ors
2017 Latest Caselaw 6213 Bom

Citation : 2017 Latest Caselaw 6213 Bom
Judgement Date : 16 August, 2017

Bombay High Court
The New India Assurance Co. Ltd vs Mr. Niral Ratibhai Patel And Ors on 16 August, 2017
Bench: Mridula Bhatkar
Sherla V.



                                                                                caf.242.2016_18(1).doc


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             CIVIL APPELLATE JURISDICTION

                                CIVIL APPLICATION NO.242 OF 2016
                                               IN
                                 FIRST APPEAL ST. 16461 OF 2015

            The New India Assurance Co. Ltd.                      ... Applicant/Appellant
                  Vs.
            Niral Ratibhai Patel & Ors.                                ... Respondents


            Ms.Poonam Mittal for the Applicant / Appellant - Insurance Co.
            Mr.R.S. Pawar for Respondent No.1

                                                CORAM: MRS.MRIDULA BHATKAR, J.

DATE: AUGUST 16, 2017

P.C.:

1. This Civil Application is filed for condonation of delay of 58 days

in filing the appeal. The First Appeal is filed against the judgment

and award dated 30.12.2014 passed by the learned Member, Motor

Accident Claims Tribunal, Nasik, in MACP No.777/2010 thereby

awarding compensation of Rs.1,68,750/-.

2. The learned Counsel for the appellant / applicant submitted that

the Motor Accident Claims Tribunal has directed that the present

appellant/insurance company shall pay 75% of the total amount of

compensation and the other insurance company shall pay 25% of the

compensation. The appellant has challenged the impugned

caf.242.2016_18(1).doc

judgement and award by filing this appeal. However, there is a delay

of 58 days in filing the appeal. She prayed for condonation of the

delay of 58 days.

3. Learned Counsel for the respondent No.1 is present and has

opposed the application.

4. For the reasons stated in paragraphs 3 to 5, the delay of 58

days is hereby condoned.

5. First Appeal be registered and listed for admission on

11.10.2017. Parties to take note that the First Appeal may be

disposed of at the stage of admission, if possible. The advocate for

the applicant to communicate the respondent/insurance company

about the final hearing of the appeal on the next date.

6. Civil Application stands disposed of.

(MRIDULA BHATKAR, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter