Gujarat High Court High Court

Special vs Nadoda on 25 August, 2008

Gujarat High Court
Special vs Nadoda on 25 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/403420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4034 of 2008
 

With


 

FIRST
APPEAL No. 4036 of 2008
 

With


 

FIRST
APPEAL No. 4038 of 2008
 

With


 

FIRST
APPEAL No. 4051 of 2008
 

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

SPECIAL
LAND ACQUISITION OFFICER & 1 – Appellant(s)

Versus

NADODA
SHANKERBHAI KANUBHAI – Defendant(s)

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

Appearance
:

MR
SUNIT SHAH GP with MS TRUSHA PATEL AGP for
Appellant(s) : 1

– 2.

MR
AMIT C NANAVATI for
Defendant(s) :

1,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 25/08/2008

ORAL
COMMON ORDER

1. The
amount involved in these appeals 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. These
appeals are, 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