Gujarat High Court High Court

Videocon vs Special on 23 November, 2010

Gujarat High Court
Videocon vs Special on 23 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/4802/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 4802 of 2009
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 4803 of 2009
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 5127 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 4802 of 2009
 

To


 

CIVIL
APPLICATION (STAMP NUMBER) No. 5128 of 2010 

 

In FIRST APPEAL (STAMP
NUMBER) No. 4803 of
2009 
=========================================================

 

VIDEOCON
NARMADA ELECTRONICS CO.LTD. - Appellant(s)
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Defendant(s)
 

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

 

 
Appearance
: 
MR
PT CHACKO for
Appellant(s) : 1,MRRDKINARIWALA for Appellant(s) : 1, 
None for
Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 23/11/2010 

 

ORAL
ORDER

It has been the
consistent practice of this Court, not to enter into the merits of
those appeals wherein the claim is small and claims up to
Rs.1,00,000/- have been quantified by this Court as petty claims.
Since the amount involved in these appeals are less than Rs.50,000/-,
same are dismissed without entering into the merits of the matter. It
is made clear that this order will not be treated as a precedent.

Since the main matters
are disposed of, the respective civil applications for stay shall not
survive and they stand dispose of, accordingly. Interim relief, if
any, stands vacated in respective application.

(K.S.

JHAVERI,J.)

Umesh/

   

Top