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