Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Company ... vs Saiyad Maiyuddin Kutubuddin
2023 Latest Caselaw 5690 Guj

Citation : 2023 Latest Caselaw 5690 Guj
Judgement Date : 4 August, 2023

Gujarat High Court
United India Insurance Company ... vs Saiyad Maiyuddin Kutubuddin on 4 August, 2023
Bench: S.V. Pinto
                                                                              NEUTRAL CITATION




     C/FA/2027/2018                            ORDER DATED: 04/08/2023

                                                                               undefined




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                 R/FIRST APPEAL NO. 2027 of 2018
                               With
 CIVIL APPLICATION (FOR PRODUCTION OF ADDITIONAL EVIDENCES)
                           NO. 2 of 2018
                In R/FIRST APPEAL NO. 2027 of 2018
                               With
                 R/FIRST APPEAL NO. 2389 of 2018
===============================================================
               UNITED INDIA INSURANCE COMPANY LIMITED
                                Versus
               SAIYAD MAIYUDDIN KUTUBUDDIN & 2 other(s)
===============================================================
Appearance:
MR VIBHUTI NANAVATI(513) for the Appellant(s) No. 1
DECEASED LITIGANT for the Defendant(s) No. 3
MR M T SAIYAD(3848) for the Defendant(s) No. 1,2
MR VIRAL J DAVE(5751) for the Defendant(s) No. 3.1,3.2,3.3,3.4,3.5
===============================================================

 CORAM:HONOURABLE MS. JUSTICE S.V. PINTO

                           Date : 04/08/2023

                             ORAL ORDER

1. These appeals have been filed by the insurer under Section 173 of the Motor Vehicles Act, 1988 challenging the judgment and award passed by the Motor Accident Claims Tribunal.

2. At the outset, it deserves to be noted that challenge made by the insurer in these appeals is less than Rs.1,00,000/- or restricted to less than Rs.1,00,000/-.

3. I have heard the learned advocates appearing for the parties. Learned advocate appearing for the respective appellant - Insurer has fairly submitted that in view of the amount involved in these appeals being less than Rs.1,00,000/-, these appeals may be

NEUTRAL CITATION

C/FA/2027/2018 ORDER DATED: 04/08/2023

undefined

disposed of in accordance with law.

4. On perusal of the grounds urged in the appeals memorandum and in view of the submission that the amount involved in these appeals is less than Rs. 1,00,000/- and having regard to the smallness of the amount, this Court is of the considered view that the appeals deserve to be dismissed and accordingly it is dismissed. The compensation awarded seems just and reasonable and no interference is called for. It is clarified that these appeals are disposed of only on the ground of smallness of the amount of compensation without expressing any opinion on merits and questions of law raised in the appeals are kept open to be urged in appropriate appeals if any by the insurer. This order would not come in the way of adjudication of any other appeal pending against the same judgment and award or adjudication of any other claim petition arising out of same accident. Pending civil application/s, if any, stands disposed of as having become infructuous. No order as to costs.

5. Record & Proceedings of the Tribunal and amount, if any deposited in these appeals, are ordered to be transmitted by the Registry of this Court to the jurisdictional court or Tribunal forthwith along with accrued interest if any. The entire award amount be disbursed and released in favour of claimant/s after due verification by transferring said amount/s to the account/s of claimant/s by RTGS or NEFT.

(S. V. PINTO,J) F.S.KAZI.....

 
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 : MAIMS

 
 
Latestlaws Newsletter