Gujarat High Court
State vs Narsinhbhai on 20 December, 2010
Gujarat High Court Case Information System Print FA/3862/1995 2/ 2 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 3862 of 1995 For Approval and Signature: HONOURABLE MR.JUSTICE KS JHAVERI ========================================================= 1 Whether Reporters of Local Papers may be allowed to see the judgment ? 2 To be referred to the Reporter or not ? 3 Whether their Lordships wish to see the fair copy of the judgment ? 4 Whether this case involves a substantial question of law as to the interpretation of the constitution of India, 1950 or any order made thereunder ? 5 Whether it is to be circulated to the civil judge ? ========================================================= STATE OF GUJARAT - Appellant(s) Versus NARSINHBHAI KAMRAJBHAI PATEL - Defendant(s) ========================================================= Appearance : MR NEERAJ SONI AGP for Appellant(s) : 1, MR HIMANSU M PADHYA for Defendant(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 07/12/2010 ORAL JUDGMENT
It
has been the consistent practice of this High Court not to enter into
the merits of those matters wherein the claim is upto Rs. 1,00,000/-
have been quantified by this Court as petty claims. In the captioned
appeal, the amount of claim is less than Rs. 1,00,000/-. Therefore
looking to the amount under challenge, the appeals stand dismissed.
It
is made clear that this order will not be treated as precedent.
(K.S.JAHVERI,
J.)
niru*
Top