Gujarat High Court High Court

United vs Bhanji on 26 April, 2011

Gujarat High Court
United vs Bhanji on 26 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/247/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 247 of 1992
 

 
 
=========================================================

 

UNITED
INDIA INSURANCE CO. - Appellant(s)
 

Versus
 

BHANJI
NANJI CHOKHALIYA & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
MS SEJAL K MANDAVIA for Defendant(s) : 1, 
NOTICE
UNSERVED for Defendant(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
 
DS AFF.NOT FILED (N) for Defendant(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

			Date
: 26/04/2011 

 

 
 
ORAL
ORDER

Learned
Advocate for the respondents is not present.

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.50,000/- have been quantified by this Court as 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