Gujarat High Court Case Information System
Print
FA/1608/1985 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1608 of 1985
=========================================
MADHUBHAI
DHANABHAI HARIJAN
Versus
MANGALBHAI
GORDHANBHAI SOALNKI AND OTHERS
=========================================Appearance
:
FRESH NOTICE
REQD(N) for
Appellant(s) : 1,
None for Defendant(s) : 1,
MR HM PARIKH for
Defendant(s) : 2,
MR DEEPAK M SHAH for Defendant(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/08/2010
ORAL
ORDER
1. The
matter is notified before this Court on, ‘For Orders Board’. This
appeal is filed against the judgment and award dated 12.10.1984
passed by the Motor Accident Claims Tribunal, Kheda at Nadiad in
Motor Accident Claim Petition No.296/1981, wherein amount of
Rs.1250/- is awarded.
2. It
has been the consistent practice of this High Court not to enter into
the merits of those appeals wherein the claim is petty. The claims
upto Rs.25,000/- have been quantified by this Court as petty claims.
3. No
question of law or principle is urged.
4. This
appeal is therefore, summarily dismissed on the ground that it
involves a petty claim, without entering into the merits of the
matter.
(RAVI
R.TRIPATHI, J.)
omkar
Top