Gujarat High Court High Court

State vs Sharneshwarnagar on 8 August, 2011

Gujarat High Court
State vs Sharneshwarnagar on 8 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2078/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2078 of 1994
 

With


 

FIRST
APPEAL No. 2079 of 1994
 

 
=========================================================

STATE
OF GUJARAT – Appellant(s)

Versus

SHARNESHWARNAGAR
CONSTRUCTION CO. – Defendant(s)

=========================================================

Appearance :

MR JANAK
RAVAL AGP for Appellant(s) : 1,
MR GT DAYANI
for Defendant(s) :

1,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 08/08/2011

ORAL
COMMON ORDER

The
amount involved in these appeals is less than Rs.1 lac. It has been
the consistent practice of this Court not to entertain those appeals
wherein the claims are small. Claims below Rs.1,00,000/- have been
quantified as petty claims by this Court. Hence, only on the ground
of smallness of the amount involved, these appeals are not
entertained and are, accordingly, rejected.

It
is made clear that the aforesaid order has been passed not on the
merits of the case and hence, this order may not be treated as
precedent in other cases.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top