Gujarat High Court High Court

Special vs Krushnachandra on 22 November, 2010

Gujarat High Court
Special vs Krushnachandra on 22 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3502/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3502 of 2010
 

To


 

FIRST
APPEAL No. 3512 of 2010
 

 


 

With


 

 


 

CIVIL
APPLICATION No. 13740 of 2010
 

In


 

FIRST
APPEAL No. 3502 of 2010
 

To


 

CIVIL
APPLICATION No. 13750 of 2010 

 

In


 

FIRST
APPEAL No. 3512 of 2010
 

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


 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
 

Versus
 

KRUSHNACHANDRA
HARJIBHAI BHAGAT & 1 - Defendant(s)
 

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


 

Appearance
: 
MR NIRAJ SONI ASST GOVERNMENT
PLEADER for
Appellant(s) : 1 - 3. 
MR KM SHETH for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/11/2010 

 

 
 
ORAL
ORDER

These
appeals are directed against the judgment and award dated 24/12/2000
passed by the learned 12th Additional Senior Civil Judge,
Vadodara in LRC Nos.2974 to 2984 of 2000.

It
has been the consistent practice of this High Court not to enter into
the merits of those appeals wherein the claim in appeal is small, 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. This order will not be treated as a precedent.

In
view of the dismissal of the main appeals, Civil Applications for
stay would not survive and are accordingly disposed of.

(K
S JHAVERI, J.)

sompura

   

Top