Gujarat High Court High Court

State vs Hira on 3 December, 2010

Gujarat High Court
State vs Hira on 3 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/6582/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 6582 of 1995
 

To


 

FIRST
APPEAL No. 6584 of 1995
 

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


 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

HIRA
KANKA PANDA CHHAGAN HIRA - Defendant(s)
 

=========================================================
Appearance : 
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for Appellant(s) : 1 -
2. 
MR DF AMIN for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 03/12/2010 

 

ORAL
ORDER

These
appeals are directed against the judgment and award dated 21/01/1995
passed by the learned Assistant Judge, Panchmahal at Godhra in LAR
No.1131 of 1990.

It
has been the consistent practice of this High Court not to enter into
the merits of those appeals wherein the claim in appeal is small, and
claims upto Rs.10,000/- have been quantified by this Court as petty
claims. Since the amount involved in these appeals is less than
Rs.10,000/-, these appeals are dismissed without entering into the
merits of the matter. This order will not be treated as a precedent.

(K
S JHAVERI, J.)

sompura

   

Top