Gujarat High Court High Court

State vs Patel on 23 December, 2010

Gujarat High Court
State vs Patel on 23 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/13053/1993	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 13053 of 1993
 

WITH
 

CIVIL
APPLICATION NO. 5301 OF 1993
 

	 
			 
=========================================================

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

PATEL
JETHABHAI SANAKBHAI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
Mr. Niraj Soni, A.G.P. 
for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/12/2010 

 

 
 
 


 

ORAL
ORDER

It
has been consistent practice of this High Court not to enter into the
merits of those appeals wherein the claim is small, and claims upto
Rs. 1,00,000/- have been quantified by this Court as petty claims.
Since the amount involved in this appeal is less than Rs. 1,00,000/-
this appeal is dismissed without entering into the merits of the
matter.

In
view of the order passed in the above First
Appeal, Civil application stands disposed of.

(K.S.JHAVERI,J.)

pawan

   

Top