Gujarat High Court High Court

Project vs Patel on 8 December, 2010

Gujarat High Court
Project vs Patel on 8 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1178/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1178 of 2003
 

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


 

PROJECT
MANAGER - Appellant(s)
 

Versus
 

PATEL
AMBALAL ISHVERDAS & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
MS
KJ BRAHMBHATT for
Appellant(s) : 1, 
MR AV PRAJAPATI for Defendant(s) : 1, 
RULE
SERVED for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/12/2010 

 

ORAL
ORDER

The
amount involved in this appeal is less than Rs.1.00 Lac. It has been
the consistent practise of this Court not to entertain those appeals
wherein the claims are small and claims below Rs.1.00 Lac have been
quantified as petty claims by this Court. Hence, only on the ground
of smallness of the amount involved, this appeal is not entertained
and is, accordingly, rejected. It is made clear that the aforesaid
order has been passed not on the merits of the case and hence, this
order may not be treated as precedent in other cases.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top