Gujarat High Court High Court

Speical vs Pachan on 10 December, 2010

Gujarat High Court
Speical vs Pachan on 10 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1833/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1833 of 2007
 

To


 

FIRST
APPEAL No. 1838 of 2007
 

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


 

SPEICAL
LAQ OFFICER - Appellant(s)
 

Versus
 

PACHAN
@ PARSHOTTAMBHAI NANSANGBHAI & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
MR.
Niraj Soni, A.G.P. for
Appellant(s) : 1, 
RULE SERVED BY DS for Defendant(s) : 1, 
DS
AFF.NOT FILED (R) for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

					Date
: 10/12/2010 

 

ORAL
ORDER

Respondent
NO.2 is the Executive Engineer and therefore Respondent No.2 is not
required to be served. Therefore, the matter is ready for hearing.

It
has been consistent practice of this High Court not to enter into the
merits of those appeals wherein the claim is small, and claims upto
Rs. 1,00000/- have been quantified by this Court as petty claims.
Since the amount involved in these appeals is less than Rs. 1,00000/-
these appeals are dismissed without entering into the merits of the
matter. This order will not be treated as precedent.

(K.S.JHAVERI,J.)

pawan

   

Top