Gujarat High Court High Court

Special vs Bhikhabhai on 22 August, 2008

Gujarat High Court
Special vs Bhikhabhai on 22 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/390820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3908 of 2008
 

With


 

FIRST
APPEAL No. 3909 of 2008
 

To


 

FIRST
APPEAL No. 3914 of 2008
 
 
=========================================================

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
 

Versus
 

BHIKHABHAI
NARSANG - Defendant(s)
 

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

 

 
Appearance
: 
GOVERNMENT
PLEADER for
Appellant(s) : 1
- 2. 
None
for Defendant(s) : 1, 1.2.1,1.2.2
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/08/2008 

 

 
ORAL
ORDER

1. 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.

2. In
above view of the matter, the appeals are not entertained. They stand
disposed of accordingly. It is, however, observed that the aforesaid
order will not be treated as precedent in other proceedings and will
also not be considered for proceedings u/s. 28-A of the Land
Acquisition Act, 1894.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top