Gujarat High Court
State vs Vashram on 5 May, 2011
Gujarat High Court Case Information System
Print
SA/169/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 169 of 1990
=========================================================
STATE
OF GUJARAT & 3 - Appellant(s)
Versus
VASHRAM
BHAGWAN & 12 - Defendant(s)
=========================================================
Appearance
:
MS
CM SHAH, LD.ASST.GOVERNMENT PLEADER
for
Appellant(s) : 1 - 4.
None for Defendant(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9, 1.2.10, 1.2.11,
1.2.12,1.2.13 - 5, 7,
- for Defendant(s) : 0.0.0,0.0.0
- for
Defendant(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/05/2011
ORAL
ORDER
It has been the consistent practice of this Court not to enter into
the merits of those appeals wherein the claim in appeal is petty, and
claims upto Rs.50,000/- have been quantified by this Court as petty
claims. Since the amount involved in present appeal is less than
Rs.50,000/-, present appeal is dismissed without entering into the
merits of the matter. It is made clear that this order will not be
treated as precedent.
(K.S.
Jhaveri, J)
Aakar
Top