Gujarat High Court Case Information System
Print
FAST/1397/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 1397 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 1401 of 2010
With
CIVIL
APPLICATION (STAMP NUMBER) No. 8328 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1397 of 2010
To
CIVIL
APPLICATION (STAMP NUMBER) No. 8332 of 2010
In FIRST APPEAL (STAMP
NUMBER) No. 1401 of
2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
Versus
MELABHAI
ZINABHAI - Defendant(s)
=========================================================
Appearance
:
MR
NIRAJ SONI, GOVERNMENT PLEADER
for
Appellant(s) : 1 - 3.
None for Defendant(s) :
1,
=========================================================
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 appeal 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.1,00,000/-, the 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