Gujarat High Court High Court

Bismillakhan vs Mohmad on 23 December, 2010

Gujarat High Court
Bismillakhan vs Mohmad on 23 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/576/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 576 of 1989
 

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


 

BISMILLAKHAN
H PATHAN - Appellant(s)
 

Versus
 

MOHMAD
ANWAR CHAUDHARI - Defendant(s)
 

=========================================================
 
Appearance : 
MR
BHARAT J SHELAT for
Appellant(s) : 1, 
SERVED BY AFFIX.(N) for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/12/2010 

 

ORAL
ORDER

The
amount involved in this appeal is less than Rs.25,000/-. It has been
the consistent practise of this Court not to entertain those appeals
wherein the claims involved are small. Claims below Rs.25,000/- have
been quantified as petty claims by this Court. Hence, only on the
above ground, this appeal is not entertained and is, accordingly,
rejected. This Court has not decided the appeal on merits and has
rejected the appeal only on the ground of smallness of the amount
involved. This order may not be treated as precedent in other cases.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top