Gujarat High Court
Special vs Abdul on 6 August, 2008
Gujarat High Court Case Information System
Print
CA/5335/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5335 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 410 of 2008
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
ABDUL
ISAP KALA - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1
- 2.
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/08/2008
ORAL
ORDER
In
view of the fact that the amount involved in the main matter is less
than Rs.25,000/-, this application as well as the main matter are not
entertained. Hence, both civil application as well as the main matter
stand disposed of.
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