Gujarat High Court High Court

Spl vs Jayantilal on 23 November, 2010

Gujarat High Court
Spl vs Jayantilal on 23 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2718/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2718 of 1993
 

With


 

FIRST
APPEAL No. 2719 of 1993
 

With


 

FIRST
APPEAL No. 2720 of 1993
 

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

SPL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
 

Versus
 

JAYANTILAL
CHHOTALAL POWER OF A-KANAIYALAL CHHOTALAL - Defendant(s)
 

=========================================
 
Appearance : 
MR
NEERAJ SONI, ASST. GOVERNMENT PLEADER
for Appellant(s) : 1 -
3. 
None for Defendant(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/11/2010 

 

 
 
ORAL
ORDER

It
has been the consistent practice of this Court not to enter into the
merits of those appeals wherein the claim in appeal is small, and
claims upto Rs. 1,00,000/- have been quantified by this Court as
petty claims. Since the amount involved in these appeals are less
than Rs.1,00,000/-, these appeals are dismissed without entering into
the merits of the matter. It is made clear that this order will not
be treated as precedent.

(K.S.

Jhaveri, J.)

Caroline

   

Top