Gujarat High Court Case Information System
Print
FA/291/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 291 of 2005
With
FIRST
APPEAL No. 293 of 2005
With
CIVIL
APPLICATION No. 1263 of 2005
In
FIRST APPEAL No. 291 of 2005
With
CIVIL
APPLICATION No. 1265 of 2005
In
FIRST APPEAL No. 293 of 2005
=========================================================
PROJECT
MANAGER - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Defendant(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Appellant(s) : 1,
GOVERNMENT PLEADER for Defendant(s) : 1 -
2.
None for Defendant(s) : 3,
RULE SERVED for Defendant(s) :
3.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/08/2008
ORAL
ORDER
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, and
claims up to Rs.25,000/- have been quantified by this Court as petty
claims.
No
question of law or principle is urged.
Both
these appeals are, therefore, summarily dismissed on the ground that
they represents a petty claim, without entering into the merits of
the matter. This order will not be treated as precedent in any
other case as well as under Section 28(A) of the Land Acquisition
Act.
As
the main appeals are disposed of, Civil Applications for stay would
not survive. Hence, the same are also disposed of.
(K.S.Jhaveri,
J.)
(ila)
Top