Gujarat High Court
Spl vs Kasturiben on 4 August, 2011
Gujarat High Court Case Information System
Print
FA/1188/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1188 of 1992
=========================================================
SPL.
LAND ACQUISITION OFFICER - Appellant(s)
Versus
KASTURIBEN
THOBHANDAS - Defendant(s)
=========================================================
Appearance
:
MS
MONALI BHATT, LD.ASST.GOVERNMENT PLEADER
for
Appellant(s) : 1,
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/08/2011
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 petty, and
claims upto Rs. 1,00,000/- have been quantified by this Court as
petty claims. Since the amount involved in present appeal is less
than Rs.1,00,000/-, present appeal is dismissed without entering into
the merits of the matter. It is made clear that this order will not
be treated as precedent. No order as to costs. Decree be drawn
accordingly.
(K.S.
Jhaveri, J)
Aakar
Top