Gujarat High Court Case Information System
Print
CA/8230/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8230 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 1902 of 2011
with
CIVIL
APPLICATION No. 8231 to 8233 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 1903 to 1905 of 2011
=========================================================
SPL.
LAND ACQ. OFFICER & 2 - Petitioner(s)
Versus
SOMABHAI
PARSHOTTAMBHAI PRAJAPATI & 3 - Respondent(s)
=========================================================
Appearance :
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/08/2011
ORAL
ORDER
Civil
Application No. 8230 of 2011
Rule
returnable on 26th September 2011.
(K.S.Jhaveri,J.)
Civil
Application No 8231 to 8233 of 2011
Heard.
On the facts and circumstances of the case this application is
condoned and the application is granted. Rule is made absolute with
no order as to costs.
(K.S.Jhaveri,J.)
First Appeals (stamp
)No.1903, to ,1905 of 2011
It
has been the consistent practice of this High Court not to enter
the merits of those Appeals wherein the claim in appeal is small,
and claims upto 1,00,000/- have been quantified by this Court as
petty claims. Since, the amount involved in this Appeal is about Rs
1,00,000/- this Appeal is dismissed without entering into the merits
of the matter. This shall not be treated as precedent.
(K.S. Jhaveri,J.)
mary//
Top