Gujarat High Court
Oil vs Patel on 7 August, 2008
Gujarat High Court Case Information System
Print
FA/1023/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1023 of 2006
With
FIRST
APPEAL No. 1024 of 2006
=========================================================
OIL
& NATURAL GAS CORP.LTD. - Appellant(s)
Versus
PATEL
BHIKHABHAI MAGANDAS & 1 - Defendant(s)
=========================================================
Appearance
:
M/S
TRIVEDI & GUPTA for
Appellant(s) : 1,
None
for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/08/2008
ORAL
ORDER
1. The
amount involved in these appeals is less than Rs.25,000/-. It has
been the consistent practice of this Court not to enter into the
merits of those appeals wherein the claim is a petty claim. Claims up
to Rs.25,000/-have been quantified by this Court as petty claims.
2. These appeals are, therefore, summarily dismissed on the ground that it represents a petty claim without entering into the merits of the matter. It is, however, observed that the aforesaid order will not be treated as precedent in other proceedings and will also not be considered for proceedings u/s. 28-A of the Land Acquisition Act, 1894.
[K.
S. JHAVERI, J.]
Pravin/*
Top