Gujarat High Court Case Information System
Print
FA/936/1984 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 936 of 1984
=========================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
H
K MEHTA - Defendant(s)
=========================================
Appearance :
GOVERNMENT
PLEADER for
Appellant(s) : 1 - 2.
MR KF DALAL for Defendant(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/02/2011
ORAL
ORDER
The
present First Appeal under Section 96 of the Code of Civil Procedure
has been preferred by the appellants-original defendants challenging
the impugned judgment and decree passed by the learned Judge, City
Civil Court at Ahmedabad dated 15/11/1983 in Civil Suit No. 128/1982
by which the learned trial Court has decreed the suit directing the
appellants -original defendants to pay a total sum of Rs. 9,150/- to
the plaintiffs towards the damages caused to the plaintiffs due to
the defect in poultry feeds supplied by appellant no. 2-original
defendant no. 2. Considering the smallness of the amount involved in
the First Appeal, without further entering into the merits of the
case, the present First Appeal is dismissed. No cost.
(M.R.
SHAH, J.)
siji
Top