Gujarat High Court Case Information System
Print
FA/97/1984 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 97 of 1984
=====================================
ORIENTAL
FIRE & GENERAL INSURANCE COMPANY LTD - Appellant(s)
Versus
PREMABHAI
DRIVER & 2 - Defendant(s)
=====================================
Appearance :
MR
MEENA for Appellant(s) : 1,
MR RM DESAI for Defendant(s) : 1 -
2.
for Defendant(s) : 3,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 25/08/2010
ORAL
ORDER
1.0 A
cognate matter being First Appeal No. 98 of 1984 is decided
by this Court (Coram: Honourable Mr. Justice K. S. Jhaveri) by order
dated 30th June 2006. The order reads as under:
This
appeal is directed against the judgement and award dated 21st
March 1983 passed by the Motor Accidents Claims Tribunal (Aux.),
Panchmahals, in MAC Case No.654 of 1981.
It
has been the consistent practice of this High Court not to enter into
the merits of those appeals wherein the claim in appeal is small, and
claims upto Rs.25000/- have been quantified by this Court as petty
claims. Since the amount involved in this appeal is less than
Rs.25000/- this appeal is dismissed without entering into the merits
of the matter.
2.0 For
the same reasons, present First Appeal is also dismissed, as the
amount involved in the present case is Rs.22,905/- for Court Fee and
Rs.60,000/- for Jurisdiction.
[
Ravi R. Tripathi, J. ]
hiren
Top