Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Icici Lombard General Insurance ... vs Jerambhai Chanabhai Pipaliya
2021 Latest Caselaw 4534 Guj

Citation : 2021 Latest Caselaw 4534 Guj
Judgement Date : 22 March, 2021

Gujarat High Court
Icici Lombard General Insurance ... vs Jerambhai Chanabhai Pipaliya on 22 March, 2021
Bench: Nikhil S. Kariel
         C/FA/1970/2012                                    ORDER




         IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     R/FIRST APPEAL NO. 1970 of 2012

==========================================================
      ICICI LOMBARD GENERAL INSURANCE COMPANY LIMITED
                            Versus
             JERAMBHAI CHANABHAI PIPALIYA & 2 other(s)
==========================================================
Appearance:
ADITI S RAOL(8128) for the Appellant(s) No. 1
MR SUNIL B PARIKH(582) for the Defendant(s) No. 2
MR. HEMAL SHAH(6960) for the Defendant(s) No. 1
RULE SERVED(64) for the Defendant(s) No. 2,3
==========================================================

 CORAM: HONOURABLE MR. JUSTICE NIKHIL S. KARIEL

                             Date : 22/03/2021

                              ORAL ORDER

1. Heard learned advocate Ms. Aditi S. Raol for the appellant, learned advocate Mr. Hemal Shah for respondent No.1 and learned advocate Mr. Sunil B. Parikh for respondent No.2.

2. Learned advocate Ms. Raol for the appellant and learned advocate Mr. Shah for respondent No.1 have jointly submit that parties have settled the dispute and settlement purses dated 12.03.2021 has been filed. Both the parties have agreed in terms of having the impugned judgment dated 21.03.2012 passed by the Motor Accident Claims Tribunal (Aux.) at Rajkot in MACP No.465 of 2010 stands modified to the extent that rate of interest of 8% granted from the date of filing till realization be modified to 6%. Considering the same, impugned judgment and award stands modified as referred herein above. Parties to abide by the settlement terms.

C/FA/1970/2012 ORDER

3. Consequently, the difference amount between 8% and 6% of the amount shall be refunded back to the insurance company and whereas, remaining amount shall be appropriately disbursed by the learned Tribunal in favour of the original applicants, by way of account payee cheque after due verification.

In view of above, First Appeal is disposed of as allowed.

(NIKHIL S. KARIEL,J) DRASHTI K. SHUKLA

 
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