Gujarat High Court Case Information System
Print
FA/81/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 81 of 2009
To
FIRST
APPEAL No. 83 of 2009
=========================================================
DEPUTY
GENERAL MANAGER - Appellant(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 1 - Defendant(s)
=========================================================
Appearance
:
MARSHALL
&ASSOCIATES for
Appellant(s) : 1,
MS MONALI BHATT, LD.ASST.GOVERNMENT PLEADER for
Defendant(s) : 1,
MR AJ PATEL for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/07/2011
COMMON
ORAL ORDER
Mr.R.R.
Marshall, learned Senior Advocate for the appellant, has mainly
submitted that the Reference Court has erred in relying upon the
award passed in case of the adjoining land of village Kasalpura.
However, it has been the consistent practice of this Court not to
enter into the merits of those appeals wherein the claim in appeal is
petty, 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. It is made clear that this order will
not be treated as precedent. No order as to costs. Decree be drawn
accordingly.
(K.S.
Jhaveri, J)
Aakar
Top