Gujarat High Court Case Information System
Print
SCA/12782/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12782 of 2000
=========================================================
KADI
MUNICIPALITY - Petitioner(s)
Versus
MOHAMMEDKHAN
SHOBHDARKHAN BALUCH & 4 - Respondent(s)
=========================================================
Appearance :
MR
DIPAK R DAVE for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1 -
3.
RULE NOT RECD BACK for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 22/07/2010
ORAL
ORDER
Though
served, none appears on behalf of the respondents.
The
amount involved in this petition is less than Rs.25,000/-. It has
been the consistent practice of this Court not to enter into the
merits of those matters, wherein, the claims are petty claims. Claims
below Rs.25,000/- have been quantified as petty claim by the Division
Bench of this Court. Hence, this petition is not entertained on the
ground that it involves a petty claim. This order may not be treated
as precedent in future cases since it has been passed looking to the
smallness of the amount and not on the merits of the case.
In
view of the above, the petition is dismissed. Rule is discharged.
Interim relief, if any, stands vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top