Gujarat High Court High Court

State vs Khant on 30 July, 2008

Gujarat High Court
State vs Khant on 30 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8262/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8262 of 2008
 

In
 

FIRST
APPEAL NO.1055 OF 2000
 

With


 

FIRST
APPEAL NO.1055 OF 2000 

 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

KHANT
KALUJI GEMAJI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1, 
None for Respondent(s) :
1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/07/2008 

 

 
 
ORAL
ORDER

Present
Civil Application for bringing legal heirs on record is granted in
terms of para 6(a) and 6(b). Civil Application stands disposed of
accordingly.

It
has been the consistent practice of this Court not to enter into the
merits of those appeals wherein the claim is a petty claim, and
claims up to Rs.25,000/- have been quantified by this Court as petty
claims.

No
question of law or principle is urged.

This
appeal is, therefore, summarily dismissed on the ground that it
represents a petty claim, without entering into the merits of the
matter.

(K.S.Jhaveri,
J.)

(ila)

   

Top