Gujarat High Court Case Information System Print FA/936/1984 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 936 of 1984 ========================================= STATE OF GUJARAT & 1 - Appellant(s) Versus H K MEHTA - Defendant(s) ========================================= Appearance : GOVERNMENT PLEADER for Appellant(s) : 1 - 2. MR KF DALAL for Defendant(s) : 1, ========================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 08/02/2011 ORAL ORDER
The
present First Appeal under Section 96 of the Code of Civil Procedure
has been preferred by the appellants-original defendants challenging
the impugned judgment and decree passed by the learned Judge, City
Civil Court at Ahmedabad dated 15/11/1983 in Civil Suit No. 128/1982
by which the learned trial Court has decreed the suit directing the
appellants -original defendants to pay a total sum of Rs. 9,150/- to
the plaintiffs towards the damages caused to the plaintiffs due to
the defect in poultry feeds supplied by appellant no. 2-original
defendant no. 2. Considering the smallness of the amount involved in
the First Appeal, without further entering into the merits of the
case, the present First Appeal is dismissed. No cost.
(M.R.
SHAH, J.)
siji
Top