Gujarat High Court High Court

State vs Amrsang on 18 September, 2008

Gujarat High Court
State vs Amrsang on 18 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/73320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 733 of 2008
 

With


 

FIRST
APPEAL No. 734 of 2008
 

To


 

FIRST
APPEAL No. 737 of 2008 

 

With


 

FIRST
APPEAL No. 741 of 2008
 

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

STATE
OF GUJARAT & 2 – Appellant(s)

Versus

AMRSANG
MOHANBHAI – Defendant(s)

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

Appearance
:

MR
SHIVANG SHUKLA AGP for Appellant(s) : 1

– 3.

MR
AJ PATEL for
Defendant(s) :

1,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 18/09/2008

ORAL
COMMON ORDER

1. The
amount involved in these appeals is less than Rs.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.

2. The appeals are, therefore, summarily dismissed on the ground that it represents a petty claim without entering into the merits of the matter. 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.]

/phalguni/

   

Top