Citation : 2021 Latest Caselaw 13273 Bom
Judgement Date : 16 September, 2021
39-ca.9142-21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO.9142 OF 2021
IN FA/607/2020
(Alka w/o. Annasaheb Honde, since deceased,
through L.Rs. Siddhesh s/o. Annasaheb Honde and ors.
Vs.
Bajaj Allianz General Insurance Company Ltd. and anr.)
----
Mr.S.S.Gangakhedkar, Advocate h/f. Mr.R.R.Karpe, Advocate for
applicants
Mr.S.G.Chapalgaonkar, Advocate for respondent no.1
----
CORAM : R.G. AVACHAT, J.
DATE : SEPTEMBER 16, 2021 ORDER :-
Heard. Perused the impugned award.
2. Issue of involvement of vehicle is there. It is a death
claim. Perused the impugned judgment and award. In the fitness of
things, the applicants are permitted to withdraw 35% of the amount in
deposit, on furnishing usual undertaking to the satisfaction of learned
Registrar (Judicial). The application stands disposed of accordingly.
[R.G. AVACHAT, J.] KBP
39-ca.9142-21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY BENCH AT AURANGABAD
FIRST APPEAL NO.607 OF 2020
(Bajaj Allianz General Insurance Company Ltd.
Vs.
Alka w/o. Annasaheb Honde, since deceased, through L.Rs. Siddhesh s/o. Annasaheb Honde and ors.)
----
Mr.S.G.Chapalgaonkar, Advocate for appellant Mr.S.S.Gangakhedkar, Advocate h/f. Mr.R.R.Karpe, Advocate for respondent nos.1 to 4
----
CORAM : R.G. AVACHAT, J.
DATE : SEPTEMBER 16, 2021 ORDER :-
Inspite of service of notice, respondent no.5 has not
marked appearance. Issue him notice of final hearing of the appeal at
admission stage, returnable on 30.09.2021.
[R.G. AVACHAT, J.] KBP
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!