Gujarat High Court
Spl vs Koyla on 6 December, 2010
Gujarat High Court Case Information System
Print
FA/1089/1981 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1089 of 1981
=========================================================
SPL.
LAND ACQUISITION OFFICER - Appellant(s)
Versus
KOYLA
MALJI - Defendant(s)
=========================================================
Appearance :
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for Appellant(s) :
1,
NOTICE NOT RECD BACK for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/12/2010
ORAL
ORDER
This
appeal is directed against the judgment and decree dated 29/11/1980
passed by the learned Assistant Judge, Bharuch in Land Acquisition
Reference Case No.54 of 1980.
It
has been the consistent practice of this High Court not to enter into
the merits of those appeals wherein the claim in appeal is small, and
claims upto Rs.10,000/- have been quantified by this Court as petty
claims. Since the amount involved in this appeal is less than
Rs.10,000/-, this appeal is dismissed without entering into the
merits of the matter. This order will not be treated as a precedent.
(K
S JHAVERI, J.)
sompura
Top