Gujarat High Court
Union vs Sidhdharth on 23 December, 2010
Gujarat High Court Case Information System
Print
FA/1818/1984 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1818 of 1984
=========================================================
UNION
OF INDIA - Appellant(s)
Versus
SIDHDHARTH
N DOCTOR - Defendant(s)
=========================================================
Appearance
:
MR
PS CHAMPANERI for Appellant(s) : 1,
MR BR SHAH for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/12/2010
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 present appeal is less
than Rs.1,00,000/-, present appeal stands dismissed without entering
into the merits of the matter. It is made clear that this order will
not be treated as precedent.
Registry
is directed to show the name of Mr.P.S. Champaneri as the learned
advocate for the appellant-Union of India.
(K.S.
Jhaveri, J)
Aakar
Top