Gujarat High Court
Special vs Ambalal on 8 December, 2010
Gujarat High Court Case Information System
Print
FAST/6191/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 6191 of 2009
With
FIRST
APPEAL (STAMP NUMBER) No. 6192 of 2009
With
FIRST
APPEAL (STAMP NUMBER) No. 6194 of 2009
To
FIRST
APPEAL (STAMP NUMBER) No. 6196 of 2009
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
Versus
AMBALAL
CHATURBHAI PATEL - Defendant(s)
=========================================================
Appearance
:
MR
NEERAJ SONI, LD.ASST.GOVERNMENT PLEADER
for
Appellant(s) : 1 - 3.
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/12/2010
COMMON
ORAL ORDER
It has been the consistent practice of this Court not to enter into
the merits of those appeals wherein the claim in appeal is small, and
claims upto Rs. 1,00,000/- have been quantified by this Court as
petty claims. Since the amount involved in these appeals is less than
Rs.1,00,000/-, these appeals are dismissed without entering into the
merits of the matter. It is made clear that this order will not be
treated as precedent.
(K.S.
Jhaveri, J)
Aakar
Top