Gujarat High Court
State vs S.R.Mistry on 30 July, 2010
Gujarat High Court Case Information System
Print
FA/654/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 654 of 1989
With
FIRST
APPEAL No. 688 of 1989
=========================================
STATE
OF GUJARAT - Appellant(s)
Versus
S.R.MISTRY
& 1 - Defendant(s)
=========================================
Appearance :
MR
NJ SHAH, ASST. GOVERNMENT PLEADER
for Appellant(s) : 1,
MR
GT DAYANI for Defendant(s) : 1,
NOTICE SERVED for Defendant(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/07/2010
ORAL
ORDER
Registry
is directed to verify whether this matters are required to be send to
concerned District Court in view of Rule 217, Chapter 20 of Gujarat
High Court Rules and section 15 of the Gujarat Civil Courts Act,
2005, as amount involved in this appeals are less than 5 lacs. Stand
over to 05th August, 2010.
[M.D.Shah,
J.]
satish
Top