Gujarat High Court High Court

State vs Somabhai on 3 December, 2010

Gujarat High Court
State vs Somabhai on 3 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/196/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 196 of 1997
 

With


 

FIRST
APPEAL No. 197 of 1997
 

With


 

FIRST
APPEAL No. 198 of 1997
 

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


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

SOMABHAI
REVABHAI PATEL - Defendant(s)
 

=========================================================
 
Appearance : 
GOVERNMENT
PLEADER for
Appellant(s) : 1, 
None for Defendant(s) : 1, 1.2.1,1.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/12/2010 

 

 
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. 1,00000/- have been quantified by this Court as petty claims.
Since the amount involved in this appeal is less than Rs. 1,00000/-
this appeal is dismissed without entering into the merits of the
matter.

(K.S.JHAVERI,J.)

pawan

   

Top