Gujarat High Court High Court

The vs Fatesinh on 13 December, 2010

Gujarat High Court
The vs Fatesinh on 13 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1342/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1342 of 2009
 

To


 

FIRST
APPEAL No. 1347 of 2009
 

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


 

THE
EXECUTIVE ENGINEER & 2 - Appellant(s)
 

Versus
 

FATESINH
MANSINH RATHOD - Defendant(s)
 

=========================================================
Appearance : 
MR
NEERAJ SONI, ASST. GOVERNMENT PLEADER
for Appellant(s) : 1 -
3. 
RULE SERVED for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/12/2010 

 

 
 
ORAL
ORDER

It
has been the consistent practice of this Court not to enter into the
merits of those appeals wherein the claim in appeal is small, and
claims upto Rs.1,00,000/- have been quantified by this Court as petty
claims. Since the amount involved in these appeals are less than
Rs.1,00,000/-, these appeals are dismissed without entering into the
merits of the matter. It is made clear that this order will not be
treated as precedent.

Sd/-

(K.S.

Jhaveri, J.)

Caroline

   

Top