Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Iffco Tokyo General Insurance ... vs Chadrikaben Himanshubhai Dharwa ...
2021 Latest Caselaw 2974 Guj

Citation : 2021 Latest Caselaw 2974 Guj
Judgement Date : 20 February, 2021

Gujarat High Court
Iffco Tokyo General Insurance ... vs Chadrikaben Himanshubhai Dharwa ... on 20 February, 2021
Bench: Vaibhavi D. Nanavati
        C/FA/760/2021                                        ORDER




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                 R/FIRST APPEAL NO.           760 of 2021

                            With
        CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
              In R/FIRST APPEAL NO. 760 of 2021
==========================================================
        IFFCO TOKYO GENERAL INSURANCE COMPANY LTD
                           Versus
         CHADRIKABEN HIMANSHUBHAI DHARWA (PARMAR)
==========================================================
Appearance:
MS KIRTI S PATHAK(9966) for the Appellant(s) No. 1
 for the Defendant(s) No. 1,10,11,12,2,3,4,5,6,7,8,9
MR KK THAKKAR(2834) for the Defendant(s) No. 1,2,3,4,5,7
MR RATHIN P RAVAL(5013) for the Defendant(s) No. 13
==========================================================

 CORAM: HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI

                          Date : 20/02/2021

                             ORAL ORDER

ORDER IN FIRST APPEAL

Heard Ms. Kirti S. Pathak, learned advocate for the appellant.

Admit.

Mr. K.K. Thakkar, learned advocate waives service of notice of admission for opponent nos.1-5, 7 and Mr. Rathin P. Raval, learned advocate waives service of notice of admission for opponent no.13.

ORDER IN CIVIL APPLICATION

Rule returnable on 27.04.2021. The operation, implementation and execution of the impugned judgment and award passed by the Motor Accident Claims Tribunal (Main), Patan dated 12.09.2019 in MACP

C/FA/760/2021 ORDER

No.110 of 2015 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

 
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