Gujarat High Court High Court

Oriental vs Premabhai on 25 August, 2010

Gujarat High Court
Oriental vs Premabhai on 25 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   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