Gujarat High Court
Spl vs Vasantbhai on 15 December, 2010
Gujarat High Court Case Information System
Print
FA/1470/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1470 of 2008
To
FIRST
APPEAL No. 1471 of 2008
=========================================================
SPL.
LAQ OFFICER & 1 - Appellant(s)
Versus
VASANTBHAI
BHIKHUBHAI PATEL & 3 - Defendant(s)
=========================================================
Appearance :
Mr.
J.K Shah Asstt. GOVERNMENT PLEADER
for Appellant(s) : 1 -
2.
None for Defendant(s) : 1, 1.2.1, 3,
RULE UNSERVED for
Defendant(s) : 1.3.1, 1.3.2, 1.3.3, 3.2.2,3.2.3
MR AJ PATEL for
Defendant(s) : 2 - 3,3.2.4 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/12/2010
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