Gujarat High Court
The vs Vijaysinh on 10 December, 2010
Gujarat High Court Case Information System
Print
FA/3508/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3508 of 2008
=========================================================
THE
EXECUTIVE ENGINEER & 2 - Appellant(s)
Versus
VIJAYSINH
MOTISINH (SON) - Defendant(s)
=========================================================
Appearance :
GOVERNMENT
PLEADER for
Appellant(s) : 1 - 3.
None for Defendant(s) : 1,
RULE SERVED
for Defendant(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/12/2010
ORAL
ORDER
It
has been the consistent practice of this High Court not to enter 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 this Appeal is less than Rs
1,00,000/- this Appeal is dismissed without entering into the
merits of the matter. This shall not be treated as precedent.
(K.S.
Jhaveri,J.)
mary//
Top