Gujarat High Court High Court

Deputy vs Jadavben on 2 December, 2010

Gujarat High Court
Deputy vs Jadavben on 2 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/1041/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 1041 of 2010
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 1048 of 2010
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 9895 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1041 of 2010
 

To


 

CIVIL
APPLICATION (STAMP NUMBER) No. 9902 of 2010 

 

In
FIRST APPEAL (STAMP NUMBER) No. 1048 of 2010
 

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

 

DEPUTY
COLLECTOR & 1 - Appellant(s)
 

Versus
 

JADAVBEN
CHUNILAL PATEL & 2 - Defendant(s)
 

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

 

Appearance
: 
MR
NIKUNT RAVAL, AGP for
Appellant(s) : 1 - 2. 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/11/2010  
 
ORAL ORDER

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
the 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 appeals are dismissed without entering into
the merits of the matters. This order shall not be treated as a
precedent. Since the appeals are dismissed, Civil Applications are
also disposed of.

[K.S.

Jhaveri, J.]

mrpandya

   

Top