Gujarat High Court High Court

Special vs Gadhvi on 24 November, 2010

Gujarat High Court
Special vs Gadhvi on 24 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/535/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 535 of 2009
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 599 of 2009
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 537 of 2009
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 540 of 2009 

 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 543 of 2009
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 548 of 2009 

 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 550 of 2009
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 553 of 2009 

 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 555 of 2009
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 559 of 2009
 
 
=========================================================


 

SPECIAL
LAND ACQUISITION OFFICER - Appellant(s)
 

Versus
 

GADHVI
DAHYALAL MORJI - Defendant(s)
 

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


 

 
Appearance
: 
GOVERNMENT
PLEADER for
Appellant(s) : 1, 
MR JIGAR G GADHAVI for Defendant(s) :
1, 
MRDASANKHESARA for Defendant(s) :
1, 
=========================================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE KS JHAVERI
			
		
	

 

Date
: 24/11/2010 

 

 
ORAL
ORDER

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 Rs 1,00,000/- have been quantified by this Court as petty
claims. Since, the amount involved in this Appeal is less than 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