Gujarat High Court Case Information System
Print
FA/430520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4305 of 2008
=========================================================
SPECIAL
LAND ACQ. OFFICER & 1 - Appellant(s)
Versus
NARSINH
SINCE DECD. THRO' AMARSINH NARSINH PAJROLIA - Defendant(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL AGP for Appellant(s) : 1
- 2.
None
for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 02/09/2008
ORAL
ORDER
1. The
amount involved in this appeal 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. This appeal is, 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