Gujarat High Court
General vs Patel on 6 December, 2010
Gujarat High Court Case Information System
Print
FA/1537/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1537 of 2003
with
FIRST
APPEAL NO. 1538 OF
2003
=========================================================
GENERAL
MANAGER MEHSANA PROJECT - Appellant(s)
Versus
PATEL
HIRABHAI AMBALAL & 1 - Defendant(s)
=========================================================
Appearance :
MS
KJ BRAHMBHATT for
Appellant(s) : 1,
MR AJ PATEL for Defendant(s) : 1,
Mr Neeraj
Soni Asstt. GOVERNMENT PLEADER for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/12/2010
ORAL
ORDER
It
has been the consistent practice of this High Court not to enter the
merits of those appeals wherein the claim in appeals are small, and
claims upto Rs 25,000/- have been quantified by this Court as petty
claims. Since, the amount involved in these Appeals is less than Rs
25,000/- these Appeals are dismissed without entering into the
merits of the matter. This shall not be treated as precedent.
(K.S.
Jhaveri,J.)
mary//
Top