Gujarat High Court Case Information System
Print
FA/2591/1995 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2591 of 1995
To
FIRST
APPEAL No. 2613 of 1995
=========================================================
2ND
ADDL.SPL.LAND ACQUISITION OFFICER - Appellant(s)
Versus
JIVANJI
VISAJI & 2 - Defendant(s)
=========================================================
Appearance
:
FOR
F.A.No.2591 to 2601 of 1995 Mr. Shivang Shukla AGP for
Appellant(s) : 1,
FOR
F.A.No.2602 to 2613 of 1995 Mr. Sunit Shah GP for Appellant(s) :
1,
NOTICE SERVED for Defendant(s) : 1 -
2.
None for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/09/2008
ORAL
ORDER
The
amount involved in this appeal is less than 25,000/-. It has been
the consistent practice of this Court not to enter into the merits
of those appeals wherein the claim is a petty claim. Claims up to
Rs. 25,000/- have been quantified by this Court as petty claims.
No
question of law or principle is urged.
This
appeal an civil application, if any, are therefore, summarily
dismissed on the ground that it represents a petty claim, without
entering into the merits of the matter.
It
is clarified that this will not be treated as a precedent and the
same will also not be considered under section 28A of the Land
Acquisition Act.
(K.S.Jhaveri,J)
*Himanshu
Top