Gujarat High Court
State vs Hira on 3 December, 2010
Gujarat High Court Case Information System
Print
FA/6582/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 6582 of 1995
To
FIRST
APPEAL No. 6584 of 1995
=========================================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
HIRA
KANKA PANDA CHHAGAN HIRA - Defendant(s)
=========================================================
Appearance :
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for Appellant(s) : 1 -
2.
MR DF AMIN for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/12/2010
ORAL
ORDER
These
appeals are directed against the judgment and award dated 21/01/1995
passed by the learned Assistant Judge, Panchmahal at Godhra in LAR
No.1131 of 1990.
It
has been the consistent practice of this High Court not to enter into
the merits of those appeals wherein the claim in appeal is small, and
claims upto Rs.10,000/- have been quantified by this Court as petty
claims. Since the amount involved in these appeals is less than
Rs.10,000/-, these appeals are dismissed without entering into the
merits of the matter. This order will not be treated as a precedent.
(K
S JHAVERI, J.)
sompura
Top