Citation : 2021 Latest Caselaw 5564 Guj
Judgement Date : 7 June, 2021
C/FA/1276/2021 ORDER DATED: 07/06/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 1276 of 2021
==========================================================
THE NATIONAL INSURANCE COMPANY LIMITED
Versus
MAHESBHAI AMBALAL THAKKAR
==========================================================
Appearance:
MR MAULIK J SHELAT(2500) for the Appellant(s) No. 1
for the Defendant(s) No. 1,2,3
==========================================================
CORAM: HONOURABLE MR. JUSTICE J.B.PARDIWALA
and
HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI
Date : 07/06/2021
ORAL ORDER
(PER : HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI)
Heard Mr. Maulik Shelat, the learned counsel appearing for the appellant - Insurance Company.
The present first appeal is at the instance of the appellant - Insurance Company challenging the judgment and award dated 11.09.2020 passed by the Motor Accident Claim Tribunal (Aux.), Ahmedabad in the MACP No.290 of 2018 [Old MACMA No.195 of 2009], in which, the Tribunal has directed to pay compensation to the tune of Rs.3,71,166/ with interest at the rate of 9% per annum from the date of application till its realization by holding jointly and severally liable to the appellant nos.1 and 2.
Mr. Maulik Shelat, the learned counsel stated that the appellant - Insurance Company has challenged the award to the extent of
C/FA/1276/2021 ORDER DATED: 07/06/2021
Rs.1,70,000/ and the court fee has also been paid accordingly.
Admit.
(J. B. PARDIWALA, J)
(VAIBHAVI D. NANAVATI,J) A. B. VAGHELA
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!