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