Gujarat High Court Case Information System
Print
FAST/3226/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 3226 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 3227 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 3228 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 3230 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 3232 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 3233 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 3235 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 3240 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 3242 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 3243 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
Versus
YAKUB
ALI IBRAHIM MAULVI - Defendant(s)
=========================================================
Appearance
:
MR NIRAJ SONI ASST GOVERNMENT
PLEADER for
Appellant(s) : 1 - 3.
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/11/2010
ORAL
ORDER
This
Court has condoned the delay caused in preferring the appeal by way
of passing order of even date.
These
appeals are directed against the judgment and decree dated 24/12/2008
passed by the learned 5th Additional Senior Civil Judge,
Bharuch in LRC Nos.177 to 194 of 1996.
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.
(K
S JHAVERI, J.)
sompura
Top