Gujarat High Court Case Information System
Print
FA/218/1984 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST APPEAL No. 218 of 1984
=========================================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
PRABHATSING
JASVANTSING - Defendant(s)
=========================================================
Appearance
:
MR NEERAJ SONI AGP
for
Appellant(s) : 1 - 2.
NOTICE SERVED for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/11/2010
ORAL
ORDER
This
appeal is directed against the judgement and order dated 30.09.1982
passed by the learned Assistant Judge, Jamnagar in Land Reference
Case No. 26 of 1981.
It
has been the consistent practice of this High Court not to enter into
the merits of those matters wherein the claim is upto Rs. 25,000/-
have been quantified by this Court as petty claims. In the captioned
appeal, the amount of claim is less than Rs. 25,000/-. Therefore
looking to the amount under challenge, the appeal stands dismissed.
It
is made clear that this order will not be treated as precedent.
(K.S.JHAVERI,
J.)
niru*
Top