Citation : 2021 Latest Caselaw 13336 Guj
Judgement Date : 2 September, 2021
C/FA/2235/2021 ORDER DATED: 02/09/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 2235 of 2021
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
In R/FIRST APPEAL NO. 2235 of 2021
==========================================================
THE ORIENTAL INSURANCE CO.LTD.
Versus
DIPAKBHAI DHIRUBHAI CHAUDHARI
==========================================================
Appearance:
MR VC THOMAS(5476) for the Appellant(s) No. 1
for the Defendant(s) No. 3
MR R.K.MANSURI(3205) for the Defendant(s) No. 1,2
==========================================================
CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA
Date : 02/09/2021
ORAL ORDER
ORDER IN FIRST APPEAL Heard learned advocate Mr. V. C. Thomas for the appellant-Insurance Company and learned advocate Mr. R. K. Mansuri for respondent Nos. 1 and 2.
Appeal is admitted. Learned advocate Mr. Mansuri waives service of notice of admission on behalf of respondent Nos. 1 and 2.
ORDER IN CIVIL APPLICATION Heard learned advocate Mr. V. C. Thomas for the applicant- Insurance Company and learned advocate Mr. R. K. Mansuri for respondent Nos. 1 and 2.
Rule returnable on 13.10.2021. Learned advocate Mr.Mansuri waives service of notice of rule on behalf of
C/FA/2235/2021 ORDER DATED: 02/09/2021
respondent Nos. 1 and 2.
There shall be stay of the impugned judgment and order of the Motor Accident Claims Tribunal on condition that the applicant-Insurance Company deposits before the Tribunal concerned the entire awarded amount together with the costs and interest before the next date.
(N.V.ANJARIA, J) DRASHTI K. SHUKLA
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!