Gujarat High Court
State vs Khant on 30 July, 2008
Gujarat High Court Case Information System
Print
CA/8262/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8262 of 2008
In
FIRST
APPEAL NO.1055 OF 2000
With
FIRST
APPEAL NO.1055 OF 2000
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
KHANT
KALUJI GEMAJI & 1 - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1,
None for Respondent(s) :
1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/07/2008
ORAL
ORDER
Present
Civil Application for bringing legal heirs on record is granted in
terms of para 6(a) and 6(b). Civil Application stands disposed of
accordingly.
It
has been the consistent practice of this Court not to enter into the
merits of those appeals wherein the claim is a petty claim, and
claims up to Rs.25,000/- have been quantified by this Court as petty
claims.
No
question of law or principle is urged.
This
appeal is, therefore, summarily dismissed on the ground that it
represents a petty claim, without entering into the merits of the
matter.
(K.S.Jhaveri,
J.)
(ila)
Top