Gujarat High Court Case Information System
Print
FA/411/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 411 of 1997
With
FIRST
APPEAL No. 421 of 1997
=========================================================
SPL.LAND
ACQ.OFFICER - Appellant(s)
Versus
JIVRAM
NATHALAL - Defendant(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Appellant(s) : 1,
MR BS PATEL for
Defendant(s) : 1,
MRS RANJAN B PATEL for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/08/2008
COMMON
ORAL ORDER
1. These
appeals are filed against judgment and award passed by 3rd
Extra Assistant Judge, Mehsana dated 17th March 1992 in
Land Acquisition Reference No.507 of 1986 and 517 of 1986.
2. It
has been the consistent practice of this High Court not to enter into
the merits of the appeals wherein claim in appeal is small and claims
upto Rs.25,000/- have been quantified by this Court as petty claims.
Since the amount involved in the appeals is less than Rs.25,000/-,
these appeals are dismissed without entering into the merits of the
matter. It is made clear that this decision shall not be treated as
precedent in any other proceeding, even in proceeding under Section
28-A of the Land Acquisition Act.
(K.S.Jhaveri,
J.)
*malek
Top