Gujarat High Court High Court

General vs Special on 29 August, 2011

Gujarat High Court
General vs Special on 29 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/463220/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4632 of 2001
 

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

 

GENERAL
MANAGER ONGC LTD. - Appellant(s)
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Appellant(s) : 1, 
None
for Defendant(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/03/2009 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.A.R.Mehta for the appellant.

2. This
appeal is filed by the appellant against the judgment and award of
learned Extra Assistant Judge, Mehsana passed in LAR Case No.1429 of
1995.

2. It
has been the consistent practice of this High Court not to enter into
the merits of the appeals wherein claim in appeal is small and claims
upto Rs.25,000/- have been quantified by this Court as petty claims.
Since the amount involved in this appeal is less than Rs.23,000/-,
this appeal is dismissed without entering into the merits of the
matter.

(H.K.RATHOD,J.)
(vipul)

   

Top