Citation : 2021 Latest Caselaw 4478 Guj
Judgement Date : 19 March, 2021
C/FA/1040/2021 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 1040 of 2021
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2021
In R/FIRST APPEAL NO. 1040 of 2021
==========================================================
THE UNITED INDIA INSURANCE COMPANY LIMITED
Versus
BAROT AMITKUMAR MAFATLAL
==========================================================
Appearance:
MR RATHIN P RAVAL(5013) for the Appellant(s) No. 1
for the Defendant(s) No. 1,2,3,4
==========================================================
CORAM: HONOURABLE MR. JUSTICE NIKHIL S. KARIEL
Date : 19/03/2021
ORAL ORDER
FIRST APPEAL NO. 1040 of 2021
1. Heard learned advocate Mr. Rathin P. Raval on behalf of
the appellant.
2. ADMIT. To be heard with First Appeal No. 126/2019, First
Appeal No. 3960/2018 and First Appeal No.3788/2018.
CIVIL APPLICATION (FOR STAY) NO. 1 of 2021
1. Heard learned advocate Mr. Rathin P. Raval on behalf of
the applicant.
C/FA/1040/2021 ORDER
2. By way of this application, the applicant seeks stay of
impugned judgment and award passed by the learned Motor
Accident Claims Tribunal (Main), Patan in MACP No. 150/2008
dated 11.05.2018.
3. Considering the submissions made by learned advocate
for the parties, issue notice returnable on 30.04.2021.
4. Impugned judgment and award shall remain stayed on
condition that the applicant deposits the entire awarded
amount along with cost and interest with the learned Tribunal
by the next returnable date.
(NIKHIL S. KARIEL,J) MAYA S. CHAUHAN
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!