Gujarat High Court Case Information System
Print
FA/1516/1985 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1516 of 1985
=========================================================
UNION
BANK OF INDIA - Appellant(s)
Versus
JIVIBEN
WD/O BHIKHABHAI RAVAL & 3 - Defendant(s)
=========================================================
Appearance
:
(MR
HB KANSARA) for
Appellant(s) : 1,
None for Defendant(s) : 1,
NOTICE SERVED for
Defendant(s) : 1.2.1, 1.2.2,1.2.3
DELETED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/08/2008
ORAL
ORDER
In
this matter, the appeal was dismissed against respondent no.2 on
12/121985 as the same was barred by limitations. For legal heirs of
respondent no.1, the claim is less than Rs.25,000/-.
It
has been the consistent practice of this Court not to enter into the
merits of those appeals wherein the claim is a petty claim, and
claims up to Rs.25,000/- have been quantified by this Court as petty
claims.
No
question of law or principle is urged.
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.)
(ila)
Top