Gujarat High Court High Court

Union vs Shakuntalaben on 22 July, 2008

Gujarat High Court
Union vs Shakuntalaben on 22 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/129919/1990	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1299 of 1990
 

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

 

UNION
OF INDIA - Appellant(s)
 

Versus
 

SHAKUNTALABEN
CHITERMAL GUPTA & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SN SINHA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/07/2008 

 

 
 
ORAL
ORDER

1. This is an appeal Workmen’s Compensation Act challenging the judgement and award passed by the Commissioner for Workmen Compensation, Surendranagar in Workmen Compensation Case No. 18/1987.

2. 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 a petty claim and the claim in appeal in the present matter is Rs. 30000/-. Even otherwise, this appeal has been moved after a period of almost 18 years.

3. No question of law or principle is urged.

4. This appeal is, therefore, summarily dismissed on the ground that it represents a petty claim, without entering into the merits of the matter. No order as to costs.

(K.S. JHAVERI, J.)
Divya//

   

Top