Gujarat High Court Case Information System
Print
FA/2078/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2078 of 1994
With
FIRST
APPEAL No. 2079 of 1994
=========================================================
STATE
OF GUJARAT – Appellant(s)
Versus
SHARNESHWARNAGAR
CONSTRUCTION CO. – Defendant(s)
=========================================================
Appearance :
MR JANAK
RAVAL AGP for Appellant(s) : 1,
MR GT DAYANI
for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 08/08/2011
ORAL
COMMON ORDER
The
amount involved in these appeals is less than Rs.1 lac. It has been
the consistent practice of this Court not to entertain those appeals
wherein the claims are small. Claims below Rs.1,00,000/- have been
quantified as petty claims by this Court. Hence, only on the ground
of smallness of the amount involved, these appeals are not
entertained and are, accordingly, rejected.
It
is made clear that the aforesaid order has been passed not on the
merits of the case and hence, this order may not be treated as
precedent in other cases.
[K.S.
JHAVERI, J.]
/phalguni/
Top