Gujarat High Court High Court

Special vs Abdul on 6 August, 2008

Gujarat High Court
Special vs Abdul on 6 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/5335/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5335 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 410 of 2008
 

 
 
=========================================================

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

ABDUL
ISAP KALA - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1
- 2. 
None
for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
ORAL
ORDER

In
view of the fact that the amount involved in the main matter is less
than Rs.25,000/-, this application as well as the main matter are not
entertained. Hence, both civil application as well as the main matter
stand disposed of.

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