Gujarat High Court High Court

Special vs Gumansinh on 6 August, 2008

Gujarat High Court
Special vs Gumansinh on 6 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/2933/2000	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2933 of 2000
 

To


 

FIRST
APPEAL No. 2935 of 2000 

 

With


 

FIRST
APPEAL No. 2937 of 2000
 

With


 

FIRST
APPEAL No. 2940 of 2000
 

To


 

FIRST
APPEAL No. 2946 of 2000 

 

With


 

FIRST
APPEAL No. 2948 of 2000
 

With


 

CIVIL
APPLICATION No. 7922 of 2008
 

To


 

CIVIL
APPLICATION No. 7924 of 2008 

 

With


 

CIVIL
APPLICATION No. 7926 of 2008
 

With


 

CIVIL
APPLICATION No. 7929 of 2008
 

To


 

CIVIL
APPLICATION No. 7935 of 2008 

 

With


 

CIVIL
APPLICATION No. 7937 of 2008
 

With


 

CIVIL
APPLICATION No. 10213 of 2001
 

In


 

FIRST
APPEAL No. 2937 of 2000
 

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

 

SPECIAL
LAND ACQ. OFFICER & 1 - Appellant(s)
 

Versus
 

GUMANSINH
TAKHATSINH BHATI - Defendant(s)
 

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

 

Appearance
: 
MS
TRUSHA PATEL, AGP for Appellant(s) : 1
- 2. 
MR
AM PAREKH for
Defendant(s) :
1, 
=========================================================



	 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE KS JHAVERI
			
		
	

 

Date
: 06/08/2008 

 

ORAL
ORDER

1. These
appeals are filed by the appellant against common judgment and award
dated 9-7-1999 in Reference Case Nos.1014 to 1027/1989 and Land
Reference Case No.1029 to 1033/1989 passed by 3rd Joint
Civil Judge (S.D.) and JMFC, Himmatnagar.

2. It
has been the consistent practice of this High Court not to enter into
the merits of the appeals wherein claim in appeal is small and claims
upto Rs.25,000/- have been quantified by this Court as petty claims.
Since the amount involved in these appeals are less than Rs.25,000/-,
these appeals are dismissed without entering into the merits of the
matter. It is made clear that this decision shall not be treated as
precedent in any other proceedings and the same will not be
considered in proceedings under Section 28-A of the Land Acquisition
Act.

3. In
view of disposal of above appeals, Civil Application Nos.7922 to
7924, 7926, 7929 to 7935 and 7937/2008 as well as Civil Application
No.10213/2001 are also disposed of and Rule issued in Civil
Application No.10213/2001 is discharged with no order as to costs.

(K.S.Jhaveri,
J.)

/malek

   

Top