Citation : 2021 Latest Caselaw 1482 Guj
Judgement Date : 1 February, 2021
C/FA/215/2021 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 215 of 2021
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
In R/FIRST APPEAL NO. 215 of 2021
==========================================================
HDFC ERGO GENERAL INSURANCE COMPANY LIMITED
Versus
BHIKHABHAI BHIMABHAI DAMOR
==========================================================
Appearance:
MR VIBHUTI NANAVATI(513) for the Appellant(s) No. 1
for the Defendant(s) No. 1,2,3,4,5,6
MR.HIREN M MODI(3732) for the Defendant(s) No. 3,4,5
==========================================================
CORAM: HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI
Date : 01/02/2021
ORAL ORDER
ORDER IN FIRST APPEAL
Heard Mr. Vibhuti Nanavati, learned advocate for the appellant.
Admit.
To be heard with First Appeal No.217 of 2021.
ORDER IN CIVIL APPLICATION NO.1 OF 2020
Rule returnable on 03.03.2021. The operation, implementation and execution of the impugned judgment and award passed by the Motor Accident Claims Tribunal (Aux.), City Civil Court, Ahmedabad, dated 18.11.2019 in MACP No.667 of 2011 is stayed on condition that applicant Insurance Company shall deposit the amount of liability of the applicant as determined by the Tribunal before the next returnable date.
(VAIBHAVI D. NANAVATI,J) NEHA
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!