Gujarat High Court
Project vs Patel on 8 December, 2010
Gujarat High Court Case Information System
Print
FA/1178/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1178 of 2003
=========================================================
PROJECT
MANAGER - Appellant(s)
Versus
PATEL
AMBALAL ISHVERDAS & 1 - Defendant(s)
=========================================================
Appearance :
MS
KJ BRAHMBHATT for
Appellant(s) : 1,
MR AV PRAJAPATI for Defendant(s) : 1,
RULE
SERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/12/2010
ORAL
ORDER
The
amount involved in this appeal is less than Rs.1.00 Lac. It has been
the consistent practise of this Court not to entertain those appeals
wherein the claims are small and claims below Rs.1.00 Lac have been
quantified as petty claims by this Court. Hence, only on the ground
of smallness of the amount involved, this appeal is not entertained
and is, accordingly, rejected. It is made clear that the aforesaid
order has been passed not on the merits of the case and hence, this
order may not be treated as precedent in other cases.
[K.
S. JHAVERI, J.]
Pravin/*
Top