Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reliance General Insurance Co. ... vs Smt. Bebytai Wd/O Haridas ...
2021 Latest Caselaw 12383 Bom

Citation : 2021 Latest Caselaw 12383 Bom
Judgement Date : 1 September, 2021

Bombay High Court
Reliance General Insurance Co. ... vs Smt. Bebytai Wd/O Haridas ... on 1 September, 2021
Bench: Pushpa V. Ganediwala
14CAF 2425.2019                                                                             1

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          NAGPUR BENCH, NAGPUR.
                 CIVIL APPLICATION (F) NO. 2425 OF 2019
                    IN FIRST APPEAL NO. 1201 OF 2019
   (Reliance General Insurance Co. Ltd. Vs. Smt. Bebytai wd/o Haridas Kawalkar & Ors.)
__________________________________________________________________________
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions          Court's or Judge's orders.
and Registrar's Orders.

                                Shri D.N. Kukday, Advocate for the appellant.
                                Ms. Niharika Chandak, Advocate h/f Shri Rohit Joshi,
                                Advocate for respondent Nos.1 to 3.
                                                        .....

                                             CORAM : PUSHPA V. GANEDIWALA, J.

SEPTEMBER 01, 2021.

Heard.

2] This is an application for grant of stay.

3] The learned counsel for the appellant submitted that the entire decreetal amount with interest has been deposited by the appellant with the Registry of this Court.

4] Given the aforesaid submission, there shall be a stay to the execution and operation of the impugned judgment and award dated 25/02/2019 passed by the Member, Motor Accident Claims Tribunal, Chandrapur in M.A.C.P. No. 96/2013, pending decision of the Appeal.

5] Civil Application stands disposed of.

CIVIL APPLICATION (F) NO. 1717/2021.

6] This is an application filed on behalf of the applicants/ respondent Nos.1 to 3 seeking withdrawal of the decreetal amount, i.e., Rs.95,49,393/-, which was deposited by the appellant with the Registry of this Court vide CCDR No. 768 dated 05/09/2014.

7] I have perused the impugned judgment and award and the reasons mentioned in the application.

8] Given the aforesaid submissions, respondent Nos.1 to 3 are permitted to withdraw 50% of the decreetal amount (Rs.95,49,393/-) with interest accrued thereon on furnishing usual undertaking before the Registrar (Judicial).

9] Civil Application stands disposed of.

FIRST APPEAL NO. 1201/2019.

10] Shri Kukday, learned counsel for the appellant, to carry out amendment by deleting the name of respondent No.4 within a period of one week.

                             11]            S.O. after two weeks.



                                                                 JUDGE
                             Sumit





 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter