Gujarat High Court
Deputy vs Vallabh on 20 December, 2010
Gujarat High Court Case Information System
Print
FA/2800/2005 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2800 of 2005
To
FIRST
APPEAL No. 2805 of 2005
For
Approval and Signature:
HONOURABLE
MR.JUSTICE KS JHAVERI
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
DEPUTY
COLLECTOR, & 1 - Appellant(s)
Versus
VALLABH
LAKHABHAI - Defendant(s)
=========================================================
Appearance
:
MR NEERAJ SONI AGP
for
Appellant(s) : 1 - 2.
MR KL DAVE for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/12/2010
ORAL
JUDGMENT
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