Gujarat High Court
Jayantibhai vs Dhanuben on 9 December, 2010
Gujarat High Court Case Information System
Print
FA/1202/1988 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1202 of 1988
=========================================================
JAYANTIBHAI
MAGANBHAI BARAT - Appellant(s)
Versus
DHANUBEN
SUKHABHAI PANCHAL - Defendant(s)
=========================================================
Appearance
:
MR
SN SOPARKAR for
Appellant(s) : 1,
MR DR BHATT for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/12/2010
ORAL
ORDER
It has been the consistent practice of this Court not to enter into
the merits of those appeals wherein the claim in appeal is small, and
claims upto Rs. 1,00,000/- have been quantified by this Court as
petty claims. Since the amount involved in present appeal is less
than Rs.1,00,000/-, present appeal is dismissed without entering into
the merits of the matters. It is made clear that this order will not
be treated as precedent. No costs.
(K.S.
Jhaveri, J)
Aakar
Top