Gujarat High Court
Speical vs Pachan on 10 December, 2010
Gujarat High Court Case Information System
Print
FA/1833/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1833 of 2007
To
FIRST
APPEAL No. 1838 of 2007
=========================================================
SPEICAL
LAQ OFFICER - Appellant(s)
Versus
PACHAN
@ PARSHOTTAMBHAI NANSANGBHAI & 1 - Defendant(s)
=========================================================
Appearance :
MR.
Niraj Soni, A.G.P. for
Appellant(s) : 1,
RULE SERVED BY DS for Defendant(s) : 1,
DS
AFF.NOT FILED (R) for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/12/2010
ORAL
ORDER
Respondent
NO.2 is the Executive Engineer and therefore Respondent No.2 is not
required to be served. Therefore, the matter is ready for hearing.
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. 1,00000/- have been quantified by this Court as petty claims.
Since the amount involved in these appeals is less than Rs. 1,00000/-
these appeals are dismissed without entering into the merits of the
matter. This order will not be treated as precedent.
(K.S.JHAVERI,J.)
pawan
Top