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

Reliance General Insurance Company Ltd vs Minor Pratikkumar Padhiyar
2024 Latest Caselaw 5224 Guj

Citation : 2024 Latest Caselaw 5224 Guj
Judgement Date : 22 June, 2024

Gujarat High Court

Reliance General Insurance Company Ltd vs Minor Pratikkumar Padhiyar on 22 June, 2024

                                                                                     NEUTRAL CITATION




C/FA/1876/2020                               CONCILIATION ORDER DATED: 22/06/2024

                                                                                     undefined




  IN THE HIGH COURT LEGAL SERVICES COMMITTEE, AHMEDABAD
                  BEFORE THE LOK ADALAT


             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                    ON THIS 22ND DAY OF JUNE, 2024


CONCILIATORS PRESENT: HONOURABLE MR. JUSTICE M. R.
                        MENGDEY
                        AND
                         CONCILIATOR - MR.ASIM PANDYA
                        (SENIOR ADVOCATE, HIGH COURT OF
                        GUJARAT)

                   R/FIRST APPEAL NO. 1876 of 2020


   1     RELIANCE GENERAL
         INSURANCE COMPANY LTD.
         2ND FLOOR, SHREYAS
         LALWANI EMPIRE, BEHIND
         RAILWAY STATION, PIJ
         ROAD, NANDIAD

                                                                   Appellant(s)
                              VERSUS

   1     MINOR PRATIKKUMAR              2    ABDULBHAI ALIAS JIVABHAI
         PADHIYAR                            HIMMATSINH SOLANKI
         REKHABEN UMESHBHAI                  RESD AT SOLANKI VAGO,
         PADHIYAR GUARDIAN AND               VHERAKHADI TAL AND
         NEXT FRIEND OF MINOR                DIST ANAND
         APPLICANT?
         RESD AT JAHAJ, TAL
         KHAMBHAT, DIST ANAND
   3     JASHBHAI KABHAIBHAI            4    VIPULBHAI GORDHANBHAI
         SOLANKI                             CHAUHAN
         RESD AT SOLANKI VAGO,               RESD AT 192, JAWAHAR
         VHERAKHADI TAL AND                  CHOWK, CHAUHAN
         DIST ANAND                          FALIYU , POST JAHAJ, TAL
                                             KHAMBHAT, DIST ANAND
   5     NATIONAL INSURANCE CO.
         LTD
         AT 308, 309 PLATINUM
         PLAZA, NEAR SARDAR
         PATEL STATUE, STATION


                               Page 1 of 3

                                                        Downloaded on : Fri Jul 12 21:12:06 IST 2024
                                                                                          NEUTRAL CITATION




C/FA/1876/2020                                   CONCILIATION ORDER DATED: 22/06/2024

                                                                                         undefined




         ROAD, NADIAD

                                                                      Defendant(s)
==========================================================

Appearance:

MR CHIRAYU A MEHTA(3256) for the Appellant(s) No. 1 MR SUNIL B PARIKH(582) for the Defendant(s) No. 5 MS POOJA H HOTCHANDANI(7765) for the Defendant(s) No. 1 RULE SERVED for the Defendant(s) No. 2,3,4 ==========================================================

This First Appeal filed under Section 173(1) of the Motor Vehicles Act, 1988, against the judgment and award dated 17.02.2020 passed in M.A.C.P. No. 1053/2018 on the file of learned Motor Accident Claims Tribunal, Kheda at Nadiad, partially allowing the claim petition or compensation and seeking enhancement of compensation.

This appeal coming on for conciliation before Lok Adalat, the following order is passed :

CONCILIATION ORDER

1. Mr. Chirayu A. Mehta, learned advocate appearing for the appellant has tendered Withdrawal Purshis dated 22.06.2024, seeking withdrawal of the present appeal. The Original Withdrawal Purshis is taken on record.

2. Request of withdrawal is acceded to. The First Appeal stands disposed of as withdrawn.

3. It is made clear that this withdrawal, shall not be treated as precedent by the either side and will not affect any connected matter/s or any proceedings pending before any Court or Tribunal.

4. Necessary Court fees, if any, be reimbursed as per sub-section (1) of Section 21 of the Legal Services Authorities Act, 1987 in

NEUTRAL CITATION

C/FA/1876/2020 CONCILIATION ORDER DATED: 22/06/2024

undefined

favour of the applicant.

5. Since the Appeal is withdrawn, the claimed amount, if, lying with the Bank in the form of FDs / Lying with the Tribunal or with the Nazir Branch of this Court may be disbursed (in case of FDs at the time of its maturity at the end of term for which it is put in FD), in favour of the claimant after due verification by way of account payee cheque.

6. In view of withdrawal of the main First Appeal, all the connected Civil Applications stand disposed of accordingly.

7. Record & proceedings, if any, shall be remitted back to the concerned Tribunal forthwith.

(M. R. MENGDEY,J) CONCILIATOR

(ASIM PANDYA, SENIOR ADVOCATE) CONCILIATOR J.N.W

 
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