Gujarat High Court High Court

State vs Bijal on 23 November, 2010

Gujarat High Court
State vs Bijal on 23 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/7493/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 7493 of 1999
 

To


 

FIRST
APPEAL No. 7506 of 1999
 

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

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

BIJAL
MERAM - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
NEERAJ SONI, AGP for
Appellant(s) : 1 - 2. 
MR VIMAL M PATEL for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 26/11/2010 

 

 
ORAL
ORDER

It
has been consistent practice of this Court not to enter into the
merits of those appeals wherein the claim in the appeal is small, and
claims up to Rs.1,00,000/- have been quantified by this Court as
petty claims. Since the amount involved in these appeals is less
then Rs.1,00,000/- these appeals are dismissed without entering into
the merits of the matter. It is clarified that this order shall not
be treated as precedent.

(K.S.JHAVERI,
J.)

(ila)

   

Top