Gujarat High Court High Court

State vs Hareshbhai on 6 December, 2010

Gujarat High Court
State vs Hareshbhai on 6 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1698/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1698 of 2003
 

To


 

FIRST
APPEAL No. 1714 of 2003
 

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


 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

HARESHBHAI
DAHYABHAI PATEL & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
Mr
Neeraj Soni Asstt. GOVERNMENT
PLEADER for
Appellant(s) : 1 - 2. 
MR NILESH M SHAH for Defendant(s) : 1, 
RULE
SERVED 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 1,00,000/- have been quantified by this Court as petty
claims. Since, the amount involved in these Appeals is less than Rs
1,00,000/- 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