Gujarat High Court
Special vs Ganpatsinh on 25 November, 2010
Gujarat High Court Case Information System
Print
FA/2424/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2424 of 2010
To
FIRST
APPEAL No. 2427 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
Versus
GANPATSINH
MOHANSINH - Defendant(s)
=========================================================
Appearance
:
MR NIKUNT RAVAL AGP for
Appellant(s) : 1 - 2.
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/11/2010
ORAL
ORDER
It
has been the consistent practice of this High Court not to enter into
the merits of those matters wherein the claim upto Rs. 50,000/- have
been quantified by this Court as petty claims. In the captioned
appeals, the amount of claim is less than Rs. 50,000/-. Therefore
looking to the amount under challenge, the appeals stand dismissed.
It
is made clear that this order will not be treated as precedent.
(K.S.JHAVERI,
J.)
niru*
Top