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

Iffco Tokio General Insurance Co ... vs Ahesanmahmad Mahmadaslam ...
2021 Latest Caselaw 6239 Guj

Citation : 2021 Latest Caselaw 6239 Guj
Judgement Date : 17 June, 2021

Gujarat High Court
Iffco Tokio General Insurance Co ... vs Ahesanmahmad Mahmadaslam ... on 17 June, 2021
Bench: N.V.Anjaria, N.V.Anjaria
C/FA/1573/2021                           ORDER DATED: 17/06/2021




      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

               R/FIRST APPEAL NO. 1573 of 2021
                            With
         CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
              In R/FIRST APPEAL NO. 1573 of 2021
                            With
               R/FIRST APPEAL NO. 1574 of 2021
                            With
         CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
              In R/FIRST APPEAL NO. 1574 of 2021
                            With
               R/FIRST APPEAL NO. 1575 of 2021
                            With
         CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
              In R/FIRST APPEAL NO. 1575 of 2021
                            With
               R/FIRST APPEAL NO. 1576 of 2021
                            With
         CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
              In R/FIRST APPEAL NO. 1576 of 2021
                            With
               R/FIRST APPEAL NO. 1577 of 2021
                            With
         CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
              In R/FIRST APPEAL NO. 1577 of 2021
                            With
               R/FIRST APPEAL NO. 1578 of 2021
                            With
         CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
              In R/FIRST APPEAL NO. 1578 of 2021
                            With
               R/FIRST APPEAL NO. 1579 of 2021
                            With
         CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
              In R/FIRST APPEAL NO. 1579 of 2021
                            With
               R/FIRST APPEAL NO. 1580 of 2021
                            With
         CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
              In R/FIRST APPEAL NO. 1580 of 2021
                            With
               R/FIRST APPEAL NO. 1581 of 2021
                            With
         CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
              In R/FIRST APPEAL NO. 1581 of 2021
                            With
               R/FIRST APPEAL NO. 1582 of 2021
                            With


                          Page 1 of 3

                                             Downloaded on : Fri Sep 03 22:39:21 IST 2021
      C/FA/1573/2021                               ORDER DATED: 17/06/2021



              CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
                   In R/FIRST APPEAL NO. 1582 of 2021
                                 With
                    R/FIRST APPEAL NO. 1583 of 2021
                                 With
              CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
                   In R/FIRST APPEAL NO. 1583 of 2021
                                 With
                    R/FIRST APPEAL NO. 1584 of 2021
                                 With
              CIVIL APPLICATION (FOR STAY) NO. 2 of 2019
                   In R/FIRST APPEAL NO. 1584 of 2021
==========================================================
            IFFCO TOKIO GENERAL INSURANCE CO LTD
                             Versus
       IMTIYAZALI YAKUBBHAI GHANCHI HEIR OF DECD MINOR
               MAHMADSAHIL IMTIYAZALI GHANCHI
==========================================================
Appearance:
MR PALAK H THAKKAR(3455) for the Appellant(s) No. 1
for the Defendant(s) No. 2,3
MR NL RAMNANI(2400) for the Defendant(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA

                              Date : 17/06/2021

                               ORAL ORDER

ORDER IN FIRST APPEALS

Heard learned advocate Mr. Palak Thakkar for the appellant Insurance Company in each of the First Appeals.

Appeals are admitted.

ORDER IN CIVIL APPLICATIONS FOR STAY

Heard learned advocate Mr. Palak Thakkar for the applicant Insurance Company, in each of the Civil Applications.

Rule returnable on 5.8.2021.

C/FA/1573/2021 ORDER DATED: 17/06/2021

There shall be stay of the impugned judgment and order of the Motor Accident Claims Tribunal on condition that the applicant- Insurance Company deposits the entire awarded amount together with the cost and interest before the next date.

(N.V.ANJARIA, J) C.M. JOSHI

 
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