Gujarat High Court
Deputy vs Special on 29 August, 2011
Gujarat High Court Case Information System
Print
FA/1212/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1212 of 2009
=========================================================
DEPUTY
GENERAL MANAGER - Appellant(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 1 - Defendant(s)
=========================================================
Appearance
:
MARSHALL
&ASSOCIATES for
Appellant(s) : 1,
MR. JANAK RAVAL, ASST. GOVERNMENT PLEADER for
Defendant(s) : 1,
RULE SERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/08/2011
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 is less than
Rs.1,00,000/-, this appeal is dismissed without entering into the
merits of the matter. This order will not be treated as precedent.
(K.S.JHAVERI,J.)
Vahid
Top