Gujarat High Court High Court

State vs Uday on 2 September, 2011

Gujarat High Court
State vs Uday on 2 September, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/798/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 798 of 1992
 

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

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

UDAY
CONSTRUCTION CO - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
JANAK RAVAL AGP for Appellant(s) : 1 - 2. 
NOTICE UNSERVED for
Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 02/09/2011 

 

 
 
ORAL
ORDER

1.0 This
appeal is directed against the judgement and award dated 01.11.1991
passed by the learned Civil Judge (S.D.), Ahmedabad at Mirzapur in
Special Arbitration Civil Suit No. 334 of 1988 for recovery of Rs.
38, 120/- .

2.0 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. 1,00,000/-
have been quantified by this Court as petty claims. In the captioned
appeal, the amount of claim is less than Rs. 1,00,000/-. 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