Citation : 2021 Latest Caselaw 7474 Guj
Judgement Date : 1 July, 2021
C/FA/1652/2021 ORDER DATED: 01/07/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 1652 of 2021
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2021
In R/FIRST APPEAL NO. 1652 of 2021
==========================================================
ORIENTAL INSURANCE CO LTD
Versus
MINOR VIRAJ VIPUL BRAHMBHATT
==========================================================
Appearance:
MR RATHIN P RAVAL(5013) for the Appellant(s) No. 1
for the Defendant(s) No. 2,3
NISHIT A BHALODI(9597) for the Defendant(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA
Date : 01/07/2021
ORAL ORDER
ORDER IN FIRST APPEAL Heard learned advocate Mr.Rathin Raval for the appellant- Insurance Company.
Notice for final disposal, since it was submitted that the appeal could be finally disposed of, upon the submission of hire and reward, returnable on 5.8.2021.
Learned advocate Mr.Nishit Bhalodi waives service of notice on behalf of the respondent No.1.
ORDER IN CIVIL APPLICATION Heard learned advocate for the applicant- Insurance Company.
Notice for final disposal returnable on 5.8.2021.
There shall be stay of the impugned judgment and order of the Motor Accident Claims Tribunal on condition that the
C/FA/1652/2021 ORDER DATED: 01/07/2021
applicant-Insurance Company deposits before the Tribunal concerned the entire awarded amount together with the costs and interest before the next date.
Learned advocate Mr.Nishit Bhalodi waives service of notice on behalf of the respondent No.1.
(N.V.ANJARIA, J) Manshi
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!