Gujarat High Court Case Information System
Print
FA/1233/1981 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1233 of
1981
=========================================================
UNITED
INDIA GENERAL INSURANCECO LTD - Appellant(s)
Versus
GOVINDJI
MANGAL & 2 - Defendant(s)
=========================================================
Appearance
:
(MR
PV NANAVATI) for
Appellant(s) : 1,MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
MR
MJ BUDDHBHATTI for
Defendant(s) : 1
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 24/07/2008
ORAL
ORDER
Heard
learned Advocate Mr. Vibhuti Nanavati for the appellant Company.
Learned Advocate Mr. MJ Buddhbhatti is appearing for the respondents.
In this matter, the appellant-company has challenged the amount of
Rs.18,250.00. This being a petty amount, normally, this Court is not
interfering in such an appeal on merits, therefore, considering the
fact that the challenge by the insurance company being a petty amount
awarded by the claims tribunal, on that ground alone, this appeal is
dismissed without considering the merits of the matter. Accordingly,
present appeal is dismissed with no order as to costs.
(H.K.
Rathod,J.)
Vyas
Top