Gujarat High Court
State vs Khant on 24 November, 2010
Gujarat High Court Case Information System
Print
FA/1029/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1029 of 2000
To
FIRST
APPEAL No. 1073 of 2000
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
KHANT
VAGAJI DHIRAJI & 1 - Defendant(s)
=========================================================
Appearance
:
MR
SONI, LD.ASST.GOVERNMENT PLEADER
for
Appellant(s) : 1,
None for Defendant(s) : 1 - 2.
RULE SERVED
for Defendant(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/11/2010
COMMON
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 small, and
claims upto Rs. 1,00,000/- have been quantified by this Court as
petty claims. Since the amount involved in these appeals is less than
Rs.1,00,000/-, these appeals are dismissed without entering into the
merits of the matters. It is made clear that this order will not be
treated as precedent.
(K.S.
Jhaveri, J)
Aakar
Top