Gujarat High Court
State vs Vanzara on 25 November, 2010
Gujarat High Court Case Information System
Print
FA/1180/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1180 of 1997
With
FIRST
APPEAL No. 1181 of 1997
With
FIRST
APPEAL No. 1182 of 1997
With
FIRST
APPEAL No. 1183 of 1997
With
FIRST
APPEAL No. 1188 of 1997
With
FIRST
APPEAL No. 1194 of 1997
With
FIRST
APPEAL No. 1195 of 1997
With
FIRST
APPEAL No. 1196 of 1997
With
FIRST
APPEAL No. 1197 of 1997
With
FIRST
APPEAL No. 1202 of 1997
With
FIRST
APPEAL No. 1207 of 1997
=========================================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
VANZARA
DHANA CHANA,HEIRS OF RACHAT LALA - Defendant(s)
=========================================================
Appearance
:
MR NIKUNT RAVAL AGP
for
Appellant(s) : 1 - 2.
NOTICE SERVED for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/11/2010
ORAL
ORDER
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
appeals, the amount of claim are less than Rs. 1,00,000/-. Therefore
looking to the amount under challenge, the appeals stand dismissed.
It
is made clear that this order will not be treated as precedent.
(K.S.JHAVERI,
J.)
niru*
Top