Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New India Assurance Co. Ltd vs Udhrejiya Prabhubhai Jivabhai ...
2023 Latest Caselaw 451 Guj

Citation : 2023 Latest Caselaw 451 Guj
Judgement Date : 13 January, 2023

Gujarat High Court
New India Assurance Co. Ltd vs Udhrejiya Prabhubhai Jivabhai ... on 13 January, 2023
Bench: Ashutosh Shastri
      C/FA/2144/2015                              ORDER DATED: 13/01/2023




         IN THE HIGH COURT OF GUJARAT AT AHMEDABAD


                       R/FIRST APPEAL NO. 2144 of 2015

==================================================
                 NEW INDIA ASSURANCE CO. LTD.
                             Versus
      UDHREJIYA PRABHUBHAI JIVABHAI (DEVIPUJAK) & 1 other(s)
==================================================
Appearance:
MR SUNIL B PARIKH(582) for the Appellant(s) No. 1
MR ANKUR Y OZA(2821) for the Defendant(s) No. 1
RULE SERVED for the Defendant(s) No. 2
==================================================

 CORAM:HONOURABLE MR. JUSTICE ASHUTOSH SHASTRI

                              Date : 13/01/2023

                                ORAL ORDER

[1] When the matter is taken up for hearing, Ms. Masumi

Nanavati, learned advocate, under the instructions of Mr. Sunil

B. Parikh, learned advocate, has stated that the amount involved

in the appeal is below Rs.1,00,000/- and as such has requested,

under the instructions, to dispose of the appeal. Accordingly,

though leave note is filed by Mr. Sunil B. Parikh, learned

advocate but since Ms. Masumi Nanavati, learned advocate has

been authorized to make the statement, the Court has taken up

the appeal for its disposal.

       C/FA/2144/2015                               ORDER DATED: 13/01/2023




[2]    This appeal has been filed by the insurer under Section

173 of the Motor Vehicles Act, 1988 challenging the judgment

and award dated 30.07.2015 passed by the Motor Accident

Claims Tribunal (Auxi.) and 2nd Additional District Judge,

Surendranagar in MACP No.593 of 2003.

[3] At the outset, it deserves to be noted that the amount

awarded by the Tribunal is Rs.70,900/-.

[4] I have heard the arguments of Ms. Masumi Nanavati,

learned advocate appearing for the appellant and Mr. Ankur Y.

Oza, learned advocate appearing for the original claimant(s).

Ms. Masumi Nanavati, learned advocate has fairly submitted

that in view of the smallness of the amount which has been

awarded, the present appeal may be disposed of.

[5] On perusal of the grounds urged in the appeal

memorandum and in view of the submission that amount

involved in this appeal is less than Rs.1,00,000/- and having

regard to the smallness of the amount, this Court is of the

C/FA/2144/2015 ORDER DATED: 13/01/2023

considered view that appeal deserves to be dismissed. The

compensation award seems just and reasonable and no

interference is called for. It is clarified that this appeal is

disposed of only on the ground of smallness of the compensation

amount without expressing any opinion on merits and question

of law raised in the appeal is kept open to be urged in

appropriate appeal by the insurer. Pending civil applications, if

any, shall stand disposed of as having become infructuous. No

order as to costs.

[6] Record & Proceedings of the Tribunal and amount, if any,

deposited in this appeal is ordered to be transmitted to the

jurisdictional court forthwith along with accrued interest, if any,

by the Registry of this Court. The entire amount is ordered to

be disbursed / released in favour of claimant(s) after due

verification.

(ASHUTOSH SHASTRI, J.)

DHARMENDRA KUMAR

 
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 : MAIMS

 
 
Latestlaws Newsletter