Gujarat High Court
State vs Hareshbhai on 6 December, 2010
Gujarat High Court Case Information System
Print
FA/1698/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1698 of 2003
To
FIRST
APPEAL No. 1714 of 2003
=========================================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
HARESHBHAI
DAHYABHAI PATEL & 1 - Defendant(s)
=========================================================
Appearance :
Mr
Neeraj Soni Asstt. GOVERNMENT
PLEADER for
Appellant(s) : 1 - 2.
MR NILESH M SHAH for Defendant(s) : 1,
RULE
SERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/12/2010
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