Gujarat High Court High Court

State vs Vanzara on 25 November, 2010

Gujarat High Court
State vs Vanzara on 25 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1180/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

			FIRST
APPEAL No. 1180 of 1997
 

With


 

FIRST
APPEAL No. 1181 of 1997
 

With


 

FIRST
APPEAL No. 1182 of 1997
 

With


 

FIRST
APPEAL No. 1183 of 1997
 

With


 

FIRST
APPEAL No. 1188 of 1997
 

With


 

FIRST
APPEAL No. 1194 of 1997
 

With


 

FIRST
APPEAL No. 1195 of 1997
 

With


 

FIRST
APPEAL No. 1196 of 1997
 

With


 

FIRST
APPEAL No. 1197 of 1997
 

With


 

FIRST
APPEAL No. 1202 of 1997
 

With


 

FIRST
APPEAL No. 1207 of 1997
 

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

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

VANZARA
DHANA CHANA,HEIRS OF RACHAT LALA - Defendant(s)
 

=========================================================
 
Appearance
: 
MR NIKUNT RAVAL AGP 
for
Appellant(s) : 1 - 2. 
NOTICE SERVED for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 15/11/2010 

 

 
ORAL
ORDER

It
has been the consistent practice of this High Court not to enter into
the merits of those matters wherein the claim is upto Rs. 1,00,000/-
have been quantified by this Court as petty claims. In the captioned
appeals, the amount of claim are less than Rs. 1,00,000/-. Therefore
looking to the amount under challenge, the appeals stand dismissed.

It
is made clear that this order will not be treated as precedent.

(K.S.JHAVERI,
J.)

niru*

   

Top