Gujarat High Court
Gujarat vs Ramesh on 16 December, 2010
Gujarat High Court Case Information System
Print
FA/1543/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1543 of 1992
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
Versus
RAMESH
MANEKLAL JADAV & 1 - Defendant(s)
=========================================================
Appearance
:
MR
HARDIK C RAWAL for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/12/2010
ORAL
ORDER
It
has been consistent practice of this Court not to enter into the
merits of those appeals wherein the claim in the appeal is small, and
claims up to Rs.25,000/- have been quantified by this Court as petty
claims. Since the amount involved in this appeal is less then
Rs.25,000/- this appeal stands dismissed without entering into the
merits of the matter. It is clarified that this order shall not be
treated as precedent.
(K.S.JHAVERI,
J.)
(ila)
Top