Gujarat High Court High Court

Deputy vs Bachubhai on 2 September, 2008

Gujarat High Court
Deputy vs Bachubhai on 2 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/197419/1990	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1974 of 1990
 

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

 

DEPUTY
COLLECTOR - Appellant(s)
 

Versus
 

BACHUBHAI
LAXMANBHAI & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SUNIT SHAH GP WITH MS TRUSHA PATEL AGP for Appellant(s) : 1, 
RULE
UNSERVED for
Defendant(s) : 1, 
RULE
SERVED for
Defendant(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 02/09/2008 

 

ORAL
ORDER

1. In
spite of the order dated 16.05.2008 passed by this Court, no action
has been taken for the unserved respondents. Hence, the appeal
deserves on this ground itself. Apart from that the amount involved
is just above Rs.25,000/- and therefore, it does not deserve to be
entertained since it is a petty claim.

2. Even
on merits, looking to the reasons given in Paras 24 & 25 of the
impugned judgment, I do not find any reasons to interfere in this
appeal. I am in complete agreement with the reasonings given by and
the findings recorded by the Court below.

3. For
the reasons stated herein above, this appeal is rejected. No order as
to costs.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top