Gujarat High Court High Court

Gujarat vs Ramesh on 16 December, 2010

Gujarat High Court
Gujarat vs Ramesh on 16 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1543/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1543 of 1992
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
 

Versus
 

RAMESH
MANEKLAL JADAV & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK C RAWAL for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/12/2010 

 

 
 
ORAL
ORDER

It
has been consistent practice of this Court not to enter into the
merits of those appeals wherein the claim in the appeal is small, and
claims up to Rs.25,000/- have been quantified by this Court as petty
claims. Since the amount involved in this appeal is less then
Rs.25,000/- this appeal stands dismissed without entering into the
merits of the matter. It is clarified that this order shall not be
treated as precedent.

(K.S.JHAVERI,
J.)

(ila)

   

Top