Gujarat High Court High Court

Special vs Ganpatsinh on 25 November, 2010

Gujarat High Court
Special vs Ganpatsinh on 25 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2424/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2424 of 2010
 

To


 

FIRST
APPEAL No. 2427 of 2010
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
 

Versus
 

GANPATSINH
MOHANSINH - Defendant(s)
 

=========================================================
 
Appearance
: 
MR NIKUNT RAVAL AGP for
Appellant(s) : 1 - 2. 
None for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/11/2010 

 

 
 
ORAL
ORDER

It
has been the consistent practice of this High Court not to enter into
the merits of those matters wherein the claim upto Rs. 50,000/- have
been quantified by this Court as petty claims. In the captioned
appeals, the amount of claim is less than Rs. 50,000/-. Therefore
looking to the amount under challenge, the appeals stand dismissed.

It
is made clear that this order will not be treated as precedent.

(K.S.JHAVERI,
J.)

niru*

   

Top