Gujarat High Court
Oil vs Patel on 22 September, 2008
Gujarat High Court Case Information System
Print
FA/527/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 527 of 2004
==========================================
OIL
& NATURAL GAS CORP.LTD. - Appellant(s)
Versus
PATEL
JAYANTIBHAI RANCHHODBHAI & 1 - Defendant(s)
==========================================
Appearance
:
M/S TRIVEDI & GUPTA for
Appellant(s) : 1,
None for Defendant(s) : 1,
RULE SERVED for
Defendant(s) : 1.2.1,1.2.3 - 2.
UNSERVED-EXPIRED (R) for
Defendant(s) : 1.2.2
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/09/2008
ORAL ORDER
1. This
appeal is filed by the applicant against the judgment of learned
Extra Assistant Judge, Mehsana passed in Land Acquisition Reference
Cases Nos.2778, 2779, 2780 and 2781 of 1996 .
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.25,000/-,
this appeal is dismissed without entering into the merits of the
matter.
(K.S.Jhaveri,
J.)
Amit/-
Top