Gujarat High Court
State vs Abhesing on 20 December, 2010
Gujarat High Court Case Information System
Print
FA/1455/1994 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1455 of 1994
With
FIRST
APPEAL No. 1456 of 1994
With
FIRST
APPEAL No. 1456 of 1994
To
FIRST
APPEAL No. 1458 of 1994
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 ?
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
ABHESING
GULABSING SOLANKI - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1,
MR MB FAROOQUI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/12/2010
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. 25,000/-
have been quantified by this Court as petty claims. In the captioned
appeals, the amount of claim are less than Rs. 25,000/-. 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