Gujarat High Court
Bhavsar vs Dilipbhai on 18 November, 2010
Gujarat High Court Case Information System
Print
FA/4396/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4396 of 2009
To
FIRST
APPEAL No. 4398 of 2009
=========================================
BHAVSAR
DEVENDRABHAI BALKRUSHNABHAI SINCE DECEASED THRO'HEIR & 1 -
Appellant(s)
Versus
DILIPBHAI
MURLIDHAR NARANG & 1 - Defendant(s)
=========================================
Appearance
:
MR VIJAY N
RAVAL for
Appellant(s) : 1 - 2.
RULE UNSERVED for Defendant(s) : 1,
MR
SHALIN N MEHTA for Defendant(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/11/2010
ORAL
ORDER
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 1,00,000/- have been quantified by this Court
as petty claims. Since, the amount involved int his appeal is less
than Rs 1,00,000/- this Appeal is dismissed without entering into
the merits of the matter. As one of the appellant has expired this
Appeal stands abated. Since, the amount is small this Appeal is not
entertained and shall not be treated as precedent.
(K.S.
Jhaveri,J.)
mary//
Top