Gujarat High Court High Court

Deputy vs Special on 25 July, 2011

Gujarat High Court
Deputy vs Special on 25 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/81/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 81 of 2009
 

To


 

FIRST
APPEAL No. 83 of 2009
 

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

 

DEPUTY
GENERAL MANAGER - Appellant(s)
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MARSHALL
&ASSOCIATES for
Appellant(s) : 1, 
MS MONALI BHATT, LD.ASST.GOVERNMENT PLEADER for
Defendant(s) : 1, 
MR AJ PATEL for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/07/2011
 

COMMON
ORAL ORDER

Mr.R.R.

Marshall, learned Senior Advocate for the appellant, has mainly
submitted that the Reference Court has erred in relying upon the
award passed in case of the adjoining land of village Kasalpura.

However, 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 these appeals is
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. No order as to costs. Decree be drawn
accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top