Gujarat High Court High Court

New vs Bhagatbhai on 5 April, 2011

Gujarat High Court
New vs Bhagatbhai on 5 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2143/1992	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2143 of 1992
 

With


 

FIRST
APPEAL No. 2144 of 1992
 

with
 

CIVIL
APPLICATION NO. 4372 OF 1992
 

WITH


 

CIVIL
APPLICATION NO. 4374 OF 1992
 

 
 
=========================================================

 

NEW
INDIA ASSURANCE CO.LTD. - Appellant(s)
 

Versus
 

BHAGATBHAI
UGABHAI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
(MR
PV NANAVATI) for
Appellant(s) : 1,MR VIBHUTI NANAVATI for Appellant(s) : 1,MR SUNIT S
SHAH for Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/04/2011 

 

 
 
ORAL
ORDER

1. By
way of these appeals, the appellant has challenged the judgement
dated 09.04.1992 passed by the Motor Accident Claims Tribunal (Aux.),
Junagadh in MACP No. 326 of 1984 and Motor Accident Claims Petition
No. No. 348 of 1984 whereby compensation of Rs. 83,040/- with
interest at 7.5% and Rs. 28,500/- with interest at 12% was ordered
respectively.

2.
The Tribunal has awarded less than Rs. 50,000/- as compensation to
the claimants-respondents holding the appellant liable for the
payment of compensation for the accident in question. The claim in
appeal as well as the amount of compensation are small and therefore
this court is not inclined to entertain the present appeals on the
ground of smallness of claim.

3. First
Appeals stand disposed of accordingly. However, this may not be
treated as a precedent. No order as to costs. In view of the above,
Civil Applications also stand disposed of accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top