Gujarat High Court
State vs Narsinhbhai on 6 December, 2010
Gujarat High Court Case Information System
Print
FA/2711/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2711 of 2004
To
FIRST
APPEAL No. 2714 of 2004
=========================================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
NARSINHBHAI
MULJIBHAI PATEL & 1 - Defendant(s)
=========================================================
Appearance :
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for Appellant(s) : 1 -
2.
MR JAY P AMIN for Defendant(s) : 1,
RULE SERVED for
Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/12/2010
ORAL
ORDER
These
appeals are directed against the judgment and award dated 24/11/2003
passed by the learned 5th Joint Civil Judge (S.D.),
Vadodara in Land Reference Case No.639 to 642 of 1991.
It
has been the consistent practice of this High Court not to enter into
the merits of those appeals wherein the claim in appeal is small, and
claims upto Rs.1,00,000/- have been quantified by this Court as petty
claims. Since the amount involved in these appeals are less than
Rs.1,00,000/-, these appeal are dismissed without entering into the
merits of the matter. This order will not be treated as a precedent.
(K
S JHAVERI, J.)
sompura
Top