Gujarat High Court
Additional vs Jashwantbhai on 22 November, 2010
Gujarat High Court Case Information System
Print
FAST/290/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 290 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 298 of 2010
With
CIVIL
APPLICATION (STAMP NUMBER) No. 9566 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 290 of 2010
To
CIVIL
APPLICATION (STAMP NUMBER) No. 9574 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 298 of 2010
=========================================================
ADDITIONAL
SPECIAL LAND ACQUISITION OFFICER & 2 - Appellant(s)
Versus
JASHWANTBHAI
JOKHANBHAI & 6 - Defendant(s)
=========================================================
Appearance
:
MR NEERAJ SONI AGP for
Appellant(s) : 1 - 3.
None for Defendant(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/11/2010
ORAL
ORDER
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 this appeal are less than
Rs.1,00,000/-, these appeals are dismissed without entering into the
merits of the matter. It is made clear that this order will not be
treated as precedent.
Since
the appeals stand disposed of, Civil Applications do not survive and
the same are disposed of accordingly.
(K.S.JHAVERI,
J.)
niru*
Top