Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Oriental Insurance Co. Ltd. vs Rutvi Prashantbhai Modi D/O ...
2021 Latest Caselaw 624 Guj

Citation : 2021 Latest Caselaw 624 Guj
Judgement Date : 18 January, 2021

Gujarat High Court
The Oriental Insurance Co. Ltd. vs Rutvi Prashantbhai Modi D/O ... on 18 January, 2021
Bench: Vaibhavi D. Nanavati
         C/FA/2593/2020                                   ORDER




         IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     R/FIRST APPEAL NO. 2593 of 2020

                               With
            CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
                 In R/FIRST APPEAL NO. 2593 of 2020
==========================================================
             THE ORIENTAL INSURANCE CO. LTD.
                          Versus
  RUTVI PRASHANTBHAI MODI D/O ALPABEN PRASHANTBHAI MODI
==========================================================
Appearance:
MR RATHIN P RAVAL(5013) for the Appellant(s) No. 1
for the Defendant(s) No. 2,3
MR SANJAY A MEHTA(469) for the Defendant(s) No. 1
MR VIBHUTI NANAVATI(513) for the Defendant(s) No. 4
==========================================================

 CORAM: HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI

                             Date : 18/01/2021

                              ORAL ORDER

Order in First Appeal

Heard Mr. Rathin P. Raval, learned advocate for the applicant

- Insurance Company, Mr. Vibhuti Nanavati, learned advocate for respondent No.4 and Mr. Sanjay A. Mehta, learned advocate for respondent No.1- original claimant.

ADMIT. Learned advocate Mr. Vibhuti Nanavati wavies service of notice of admission on behalf of respondent No.4. Learned advocate Mr. Sanjay A. Mehta wavies service of notice of admission on behalf of respondent No.1.

C/FA/2593/2020 ORDER

Order in Civil Application

Rule returnable on 04.02.2020. Learned advocate Mr. Vibhuti Nanavati wavies service of notice of rule on behalf of respondent No.4. Learned advocate Mr. Sanjay A. Mehta wavies service of notice of rule on behalf of respondent No.1.

The operation, implementation and execution of the impugned judgment and award passed by the Motor Accident Claims Tribunal (Aux.), City Civil & Sessions Court at Ahmedabad, dated 21.11.2019 in MACP No.236/2012 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) DRASHTI K. SHUKLA

 
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