Gujarat High Court
State vs Gulamali on 1 August, 2008
Gujarat High Court Case Information System
Print
FA/218/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 218 of 1991
=========================================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
GULAMALI
SHARIFBHAI MOMIN - Defendant(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Appellant(s) : 1 - 2.
MR JV JAPEE for
Defendant(s) : 1, 1.2.1,1.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/08/2008
ORAL
ORDER
1. This
appeal is filed by the applicant against the judgment and decree of
learned Assistant Judge, Sabarkantha in Land Reference Case No.874 of
1987 dated 30-7-1990.
2. It
has been the consistent practice of this High Court not to enter into
the merits of the appeals wherein claim in appeal is small and claims
upto Rs.25,000/- have been quantified by this Court as petty claims.
Since the amount involved in this appeal is less than Rs.25,000/-,
this appeal is dismissed without entering into the merits of the
matter with no order as to costs.
(K.S.Jhaveri,
J.)
/malek
Top