Gujarat High Court
State vs Patel on 23 December, 2010
Gujarat High Court Case Information System
Print
FAST/13053/1993 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 13053 of 1993
WITH
CIVIL
APPLICATION NO. 5301 OF 1993
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
PATEL
JETHABHAI SANAKBHAI & 2 - Defendant(s)
=========================================================
Appearance
:
Mr. Niraj Soni, A.G.P.
for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/12/2010
ORAL
ORDER
It
has been consistent practice of this High Court not to enter into the
merits of those appeals wherein the claim is small, and claims upto
Rs. 1,00,000/- have been quantified by this Court as petty claims.
Since the amount involved in this appeal is less than Rs. 1,00,000/-
this appeal is dismissed without entering into the merits of the
matter.
In
view of the order passed in the above First
Appeal, Civil application stands disposed of.
(K.S.JHAVERI,J.)
pawan
Top