Gujarat High Court High Court

Bhavsar vs Dilipbhai on 18 November, 2010

Gujarat High Court
Bhavsar vs Dilipbhai on 18 November, 2010
Author: Ks Jhaveri,&Nbsp;
   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