Gujarat High Court
Trikamlal vs Shushilaben on 16 December, 2010
Gujarat High Court Case Information System
Print
FA/1264/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1264 of 1993
=========================================================
TRIKAMLAL
@ BACHUBHAI KALIDAS PATEL - Appellant(s)
Versus
SHUSHILABEN
D/O MAGANLAL MATHURDAS - Defendant(s)
=========================================================
Appearance
:
MR
UDAYAN P VYAS for
Appellant(s) : 1,
MR UDAY R BHATT for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/12/2010
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 are small. Claims below Rs.25,000/- have been
quantified as petty claims by this Court.
Hence,
only on the ground of smallness of the amount involved, the 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
therefore, this order may not be treated as precedent in other cases.
[K.
S. JHAVERI, J.]
Pravin/*
Top