Gujarat High Court
State vs Bijal on 23 November, 2010
Gujarat High Court Case Information System
Print
FA/7493/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 7493 of 1999
To
FIRST
APPEAL No. 7506 of 1999
=========================================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
BIJAL
MERAM - Defendant(s)
=========================================================
Appearance
:
MR
NEERAJ SONI, AGP for
Appellant(s) : 1 - 2.
MR VIMAL M PATEL for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/11/2010
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.1,00,000/- have been quantified by this Court as
petty claims. Since the amount involved in these appeals is less
then Rs.1,00,000/- these appeals are 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