Citation : 2024 Latest Caselaw 13718 Bom
Judgement Date : 2 May, 2024
1 13-CA.4394-24.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
13 CIVIL APPLICATION NO. 4394 OF 2024
IN FAST/11293/2024
WITH
CIVIL APPLICATION NO. 4396 OF 2024
IN FAST/11293/2024
BRANCH MANAGER BAJAJ ALLIANCE GENERAL INSURANCE
COMPANY LTD
VERSUS
RUPALI PRAVIN GAIKWAD AND OTHERS
...
Advocate for Applicant : Mr. Deshmukh Mohit R.
Advocate for Respondent Nos.1 to 4 : Mr. V. S. Bedre.
...
CORAM : S. G. MEHARE, J.
DATE : 02.05.2024 PER COURT :-
1. Heard the learned counsel for the applicant.
2. Issue notice to the respondents.
3. Learned counsel Mr. Bedre waives service of notice for
respondent Nos.1 to 4/claimants.
4. Learned counsel for the applicant submits that soon after
the accident, it was informed that it was self negligent act.
However, after 21 days, the FIR involving the offending vehicle
was lodged. This was the defence brought before the learned 2 13-CA.4394-24.odt
Tribunal. However, it was not considered and the liability is
incorrectly saddled on the appellant.
5. Learned counsel for contesting respondent Nos.1 to 4
seeks time to take instructions.
6. Time granted as prayed.
7. Considering the grounds raised in the appeal, there shall
be interim stay to the execution, implementation of the
impugned judgment and award, on the condition to deposit
the entire amount of compensation, as per the impugned
judgment and award with interest within eight (8) weeks from
today.
8. If the money is not deposited in a given time, the stay
would be vacated automatically.
9. There shall be no extension of time to deposit the money
as directed.
10. Stand over to 24.07.2024.
(S. G. MEHARE, J.)
...
vmk/-
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!