Gujarat High Court High Court

Gujarat vs Mohomad on 19 September, 2008

Gujarat High Court
Gujarat vs Mohomad on 19 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/1202/1986	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1202 of 1986
 

With


 

FIRST
APPEAL No. 1203 of 1986
 

With


 

FIRST
APPEAL No. 1205 of 1986
 

To


 

FIRST
APPEAL No. 1207 of 1986
 
 
=========================================================

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
 

Versus
 

MOHOMAD
HUSSAIN SHAIKH ALIAS MOHAMED SULEMAN MAL & 3 - Defendant(s)
 

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

 

Appearance
: 
MR
MD PANDYA for
Appellant(s) : 1, 
NOTICE
SERVED for
Defendant(s) : 1,
4, 
(MR
PV NANAVATI) for
Defendant(s) : 2, 
MR
VIBHUTI NANAVATI for
Defendant(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/09/2008 

 

ORAL
ORDER

Heard
learned advocate Ms. Maya Desai for learned advocate Mr. M.D. Pandya
appearing on behalf appellant ? GSRTC and learned advocate Mr.
Vibhuti Nanavati appearing on behalf of Insurance Company.

In
these appeals, the amount which has been awarded by the Claims
Tribunals is very small, but, the appellant – GSRTC has challenged
the same before this Court.

I
have considered the submissions made by learned advocates appearing
on behalf of respective parties. However, looking to the smallness of
the amount involved in these appeals, this Court is not entertaining
these appeals and has dismissed the appeals on that ground alone.

Accordingly,
these appeals stand dismissed in view of the smallness of the amount
involved in these appeals without expressing any opinion on merits.
It is made clear that disposal of these appeals will not come in way
of other appeals which have been filed by appellant ? GSRTC.

Amount,
if any, deposited by the appellant before the registry of this Court
be transmitted to the Claims Tribunal concerned immediately.

[H.K.

RATHOD, J.]

#Dave

   

Top