Gujarat High Court Case Information System
Print
FA/23919/1987 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 239 of 1987
=========================================================
PRAVINKUMAR
MANILAL DALAL & 1 - Appellant(s)
Versus
LIFE
INSURANCE CORPORATION OF INDIA - Defendant(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Appellant(s) : 1 - 2.
MR AK CLERK for Defendant(s) : 1,
NANAVATI
& NANAVATI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/08/2008
ORAL
ORDER
1. This
appeal is directed against the judgement and order passed by the City
Civil Court, Ahmedabad in Civil Suit No. 3019 of 1982.
2. The
amount involved in this appeal is less than Rs. 25,000/-. It has been
the consistent practice of this Court not to enter into the merits of
those appeals wherein the claim in appeal is small, and claims up to
Rs. 25,000/- have been quantified by this Court as petty claims.
3. No
question of law or principle is urged.
4. Since
the amount involved in this appeal is less than Rs. 25,000/-, the
appeal stands disposed of accordingly without entering into the
merits of the matter.
(K.S.
JHAVERI, J.)
Divya//
Top