Gujarat High Court High Court

State vs Prabhatsing on 29 November, 2010

Gujarat High Court
State vs Prabhatsing on 29 November, 2010
Author: Ks Jhaveri,&Nbsp;
   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