Gujarat High Court High Court

Amreli vs Ram on 3 December, 2010

Gujarat High Court
Amreli vs Ram on 3 December, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/46/1986	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 46 of 1986
 

With


 

SECOND
APPEAL No. 47 of 1986
 

With


 

SECOND
APPEAL No. 48 of 1986
 

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

 

AMRELI
SHAKARI KRUSHI KHAND UDYOG LTD - Appellant(s)
 

Versus
 

RAM
GENERAL STORES - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
PV HATHI for
Appellant(s) : 1, 
MR SURESH M SHAH for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/12/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.P.V.Hathi for appellant and learned advocate
Mr.Shah for respondent.

2. Learned
advocate Mr.Hathi submitted that appellant – Amreli Shakari
Krushi Khand Udyog Ltd. is closed since last so many years.

3. Learned
advocate Mr.Shah for respondent submitted that in these 3 appeals,
meagre amount is under challenge by appellant; in Regular Civil Suit
No.348 of 81, Rs.4050/-, Regular Civil Suit No.349 of 81, Rs.4072.50
and in Regular Civil Suit No.350 of 81, Rs.5917/-. Therefore, he
submitted that these 3 appeals may be disposed of considering the
meagre / petty amount is under challenge.

4. In
view of submissions made by both learned advocates and considering
the subsequent development in the matters and the fact that petty
amount is under challenge, therefore, all these 3 appeals are
accordingly disposed of without expressing any opinion on merits.
Interim relief, if any, stands vacated. No costs.

[
H.K.RATHOD, J. ]

(vipul)

   

Top