Gujarat High Court
Special vs Gadhvi on 24 November, 2010
Gujarat High Court Case Information System
Print
FAST/535/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 535 of 2009
To
FIRST
APPEAL (STAMP NUMBER) No. 599 of 2009
With
FIRST
APPEAL (STAMP NUMBER) No. 537 of 2009
To
FIRST
APPEAL (STAMP NUMBER) No. 540 of 2009
With
FIRST
APPEAL (STAMP NUMBER) No. 543 of 2009
To
FIRST
APPEAL (STAMP NUMBER) No. 548 of 2009
With
FIRST
APPEAL (STAMP NUMBER) No. 550 of 2009
To
FIRST
APPEAL (STAMP NUMBER) No. 553 of 2009
With
FIRST
APPEAL (STAMP NUMBER) No. 555 of 2009
To
FIRST
APPEAL (STAMP NUMBER) No. 559 of 2009
=========================================================
SPECIAL
LAND ACQUISITION OFFICER - Appellant(s)
Versus
GADHVI
DAHYALAL MORJI - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1,
MR JIGAR G GADHAVI for Defendant(s) :
1,
MRDASANKHESARA for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/11/2010
ORAL
ORDER
It
has been the consistent practice of this High Court not to enter 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 this Appeal is less than Rs
1,00,000/- this Appeal is dismissed without entering into the
merits of the matter. This shall not be treated as precedent.
(K.S.
Jhaveri,J.)
mary//
Top