Gujarat High Court
Union vs Samanthbhai on 1 December, 2010
Gujarat High Court Case Information System
Print
FA/3066/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3066 of 2010
With
CIVIL
APPLICATION No. 11820 of 2010
In
FIRST APPEAL No. 3066 of 2010
=========================================================
UNION
OF INDIA - Appellant(s)
Versus
SAMANTHBHAI
NANUBHAI VAGHELA & 3 - Defendant(s)
=========================================================
Appearance :
MR
BIPIN I MEHTA for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) : 1,3 - 4.
None
for Defendant(s) : 2,
MR NAGESH C SOOD for Defendant(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/12/2010
ORAL
ORDER
This
appeal is directed against the judgment and award dated 14th
December 2009 passed by the Motor Accident Claims Tribunal
(Auxiliary), Fast Track Court No.1, Bhavnagar in M.A.C.T. Petition
no. 559 of 1999.
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
claim upto Rs. 50,000/- have been quantified by this Court has petty
claims. Since the amount involved in this appeal is less than Rs.
50,000/- this Appeal is dismissed without entering into the merits of
the matter.
(K.S.JHAVERI,J.)
pawan
Top