Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Gujarat High Court

National Insurance Company Limited vs Hamidkhan Usmankhan Pathan on 20 November, 2019

Author: G.R.Udhwani

Bench: G.R.Udhwani

           C/FA/30709/2019                                   ORDER



           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     F/FIRST APPEAL NO. 30709 of 2019
                                   With
               CIVIL APPLICATION (FOR STAY) NO. 1 of 2019
                    In F/FIRST APPEAL NO. 30709 of 2019
                                   With
                     F/FIRST APPEAL NO. 30710 of 2019
                                   With
               CIVIL APPLICATION (FOR STAY) NO. 1 of 2019
                    In F/FIRST APPEAL NO. 30710 of 2019
==========================================================
                 NATIONAL INSURANCE COMPANY LIMITED
                                Versus
                    HAMIDKHAN USMANKHAN PATHAN
==========================================================
Appearance:
MR VIBHUTI NANAVATI(513) for the Appellant(s) No. 1
==========================================================
 CORAM: HONOURABLE MR.JUSTICE G.R.UDHWANI
                    Date : 20/11/2019
                     ORAL ORDER

Learned counsel Mr. Vibhuti Nanavati states that owing to inadvertence of the learned counsel for the applicant insurance company, the cheque issued to the learned counsel, for being deposited against the award under Section 173 of the Motor Vehicles Act, could not be deposited in time, and now, the cheque has become outdated and has been returned to the insurance company for issuance of fresh cheque.

If fresh cheque is issued, the Tribunal will acknowledge. Time to remove Office Objections, as such, is extended by 4 weeks.

(G.R.UDHWANI, J) KAUSHIK D. CHAUHAN Page 1 of 1 Downloaded on : Thu Nov 21 07:13:06 IST 2019