Citation : 2021 Latest Caselaw 5659 Bom
Judgement Date : 25 March, 2021
caf.376.21 1/3
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
Civil Application [CAF] No.376 of 2021
in
First Appeal St. No.641 of 2021
Dilip s/o Narayan Chopkar & another
vs.
The New India Insurance Co. Ltd. & others
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Office notes, Office Memoranda of
Coram, appearances, Court's orders Court's or Judge's Orders
or directions and Registrar's orders.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Shri R.D. Hajare, Advocate for the Applicants/Appellants.
CORAM : S.M. MODAK, J.
DATE : 25th MARCH, 2021.
Heard the learned Advocate for the
applicants/appellants.
This is an application for condonation of delay. The notices were issued. The appellant/owner claims that he has served the Insurance Company privately. Service report is awaited.
Stand over after four weeks.
Civil Application [CAF] No.378/2021:
Heard the learned Advocate for the applicants. He submits that the Insurance Company though has produced the permit, it was of the erstwhile owner and not the permit standing in the name of appellant No.1-owner. In fact, the permit standing in the name of appellant No.1 was a proper permit by which the vehicles are to be plied on the road from Nagpur-Wadsa and for return journey. This
caf.376.21 2/3
document could not be produced before the Tribunal due to approach of the Advocate appearing before the Tribunal.
Issue notice to the respondents, returnable after four weeks.
Civil Application [CAF] No.379/2021:
Already the appellants have deposited the statutory amount of Rs.25,000/-. The appellants are at liberty to press this application when the appeal will be heard finally.
So, tag this application to the appeal, if the delay is condoned.
Civil Application [CAF] No.377/2021:
Heard the learned Counsel for the applicants. He claims that the judgment from the Tribunal was obtained by fraud in the sense that the Insurance Company has deliberately produced the permit standing in the name of erstwhile owner and has not produced the permit standing in the name of appellant No.1. According to him, pay and recover order ought not to have been passed.
The Insurance Company has already deposited the amount before the Tribunal.
Hence, issue notice to the respondents, returnable after four weeks.
caf.376.21 3/3
Meanwhile, stay is granted to the execution proceeding bearing M.A.C.P. No.13/2020 till appearance of respondent No.1-Insurance Company.
The appellants to intimate about this order to the executing Court.
JUDGE *sandesh
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!