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

United India Insurance Company ... vs Kartikkumar Vijaybhai Maheta
2021 Latest Caselaw 3866 Guj

Citation : 2021 Latest Caselaw 3866 Guj
Judgement Date : 5 March, 2021

Gujarat High Court
United India Insurance Company ... vs Kartikkumar Vijaybhai Maheta on 5 March, 2021
Bench: Nikhil S. Kariel
          C/FA/877/2020                                        ORDER




         IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                      R/FIRST APPEAL NO. 877 of 2020

                                 With
             CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
                   In R/FIRST APPEAL NO. 877 of 2020
==========================================================
                UNITED INDIA INSURANCE COMPANY LTD
                                Versus
                   KARTIKKUMAR VIJAYBHAI MAHETA
==========================================================
Appearance:
MR MAULIK J SHELAT(2500) for the Appellant(s) No. 1
for the Defendant(s) No. 1,2,3
==========================================================

 CORAM: HONOURABLE MR. JUSTICE NIKHIL S. KARIEL

                                Date : 05/03/2021

                                 ORAL ORDER

FIRST APPEAL NO. 877 of 2020

Heard learned advocate Mr. Maulik J. Shelat on behalf of

the appellant through video conference.

Admit. To be heard with First Appeal No.876/2020.

Issue notice of admission, returnable on 29.04.2021.

CIVIL APPLICATION (FOR STAY) NO. 1 of 2020

Heard learned advocate Mr. Maulik J. Shelat on behalf of

the applicant through video conference.

C/FA/877/2020 ORDER

By way of this application, the applicant prays for staying

the impugned judgment and award passed by the learned MAC

Tribunal (Aux), Additional District Court, Sabarkantha @ Idar in

MACP No.582/2008 dated 05.09.2019.

Considering the submissions made by the learned

advocate Mr. Shelat on behalf of the applicant, issue notice

returnable on 29.04.2021.

By way of interim relief, the impugned judgment and

order shall remain stayed subject to the condition that the

applicant deposits the entire amount of compensation along

with interest and cost before the concerned Tribunal by the

next date of hearing.

(NIKHIL S. KARIEL,J) MAYA S. CHAUHAN

 
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