Citation : 2022 Latest Caselaw 7366 Raj
Judgement Date : 17 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Misc. Appeal No. 206/2022 HDFC ERGO General Insurance Company Ltd., Registered Office At Ramon House, Ht Parekh Marg, 169, Backbay Reclamation, Mumbai-20, Jodhpur At N.k. Tower, Chopasni Road, Jodhpur Through Its Authorized Representative
----Appellant Versus
1. Santosh S/o Lalit Kumar, 67, Ramdeo Chowk, Bhagat Ki Kothi, Jodhpur
2. Shishir Gurjar S/o Lalit Kumar, 67, Ramdeo Chowk, Bhagat Ki Kothi, Jodhpur
3. Krishna Gurjar S/o Lalit Kumar, 67, Ramdeo Chowk, Bhagat Ki Kothi, Jodhpur
4. Shiv Lal Chandela S/o Gishulal, 67, Ramdeo Chowk, Bhagat Ki Kothi, Jodhpur
5. Sudha Devi W/o Shiv Lal Chandela, 67, Ramdeo Chowk, Bhagat Ki Kothi, Jodhpur
6. Vijaya Chandela D/o Shiv Lal Chandela, 67, Ramdeo Chowk, Bhagat Ki Kothi, Jodhpur
7. Vidhya Devi W/o Gishulal, 67, Ramdeo Chowk, Bhagat Ki Kothi, Jodhpur
8. Dinesh Kumar S/o Shriram Brahmin, Godian Tola Old Sitapur, District Sitapur, U.p.
9. Vijay Kataria S/o Kundan Lal, A-7L3Fs, S.i. Colony, Ps Model Town Delhi Road, Gurgaon, Haryana, Presently Residing At B-14 Geetanjali Enclave, Ps Malviya Nagar, New Delhi-17
----Respondents
For Appellant(s) : Mr. Jagdish Chandra Vyas
HON'BLE MR. JUSTICE VIJAY BISHNOI Judgment / Order
17/05/2022
Learned counsel for the appellant has submitted that from a
bare perusal of the insurance policy (Exhibit-18) issued by the
(2 of 2) [CMA-206/2022]
appellant-insurance company, it is clear that policy of the vehicle
in question was issued on 18.12.2012 and the same was effective
from 18.12.2012 to midnight of 17.12.2013. It is further
submitted that admittedly, the accident took place on 16.12.2012
i.e. prior to the date of issuance of the policy in question.
Learned counsel for the appellant has submitted that the
Hon'ble Supreme Court in the case of National Insurance
Company Ltd. Vs. Sobina Iakai (Smt) and Ors, reported in
2007 (7) SCC 786 has clearly held that effectiveness of the
insurance policy will start from the time and date specifically
incorporated in the policy and not from an earlier point of time.
Admit.
Issue notice. Issue notice of stay petition also, returnable
within a period of eight weeks and be given 'dasti' to the learned
counsel for the appellant for service.
In the meantime, execution of the impugned award qua the
appellant-insurance company shall remain stayed.
(VIJAY BISHNOI),J
1-AjaySingh/-
Powered by TCPDF (www.tcpdf.org)
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!