Gujarat High Court Case Information System
Print
FA/129919/1990 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1299 of 1990
=========================================================
UNION
OF INDIA - Appellant(s)
Versus
SHAKUNTALABEN
CHITERMAL GUPTA & 2 - Defendant(s)
=========================================================
Appearance
:
MR
SN SINHA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/07/2008
ORAL
ORDER
1. This is an appeal Workmen’s Compensation Act challenging the judgement and award passed by the Commissioner for Workmen Compensation, Surendranagar in Workmen Compensation Case No. 18/1987.
2. 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 a petty claim and the claim in appeal in the present matter is Rs. 30000/-. Even otherwise, this appeal has been moved after a period of almost 18 years.
3. No question of law or principle is urged.
4. This appeal is, therefore, summarily dismissed on the ground that it represents a petty claim, without entering into the merits of the matter. No order as to costs.
(K.S. JHAVERI, J.)
Divya//
Top