Gujarat High Court
General vs Special on 29 August, 2011
Gujarat High Court Case Information System
Print
FA/463220/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4632 of 2001
=========================================================
GENERAL
MANAGER ONGC LTD. - Appellant(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 1 - Defendant(s)
=========================================================
Appearance
:
MR
RAJNI H MEHTA for
Appellant(s) : 1,
None
for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 20/03/2009
ORAL
ORDER
1. Heard
learned advocate Mr.A.R.Mehta for the appellant.
2. This
appeal is filed by the appellant against the judgment and award of
learned Extra Assistant Judge, Mehsana passed in LAR Case No.1429 of
1995.
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 this appeal is less than Rs.23,000/-,
this appeal is dismissed without entering into the merits of the
matter.
(H.K.RATHOD,J.)
(vipul)
Top