Gujarat High Court
Special vs Halimabibi on 9 December, 2010
Gujarat High Court Case Information System
Print
FA/1792/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1792 of 2003
=========================================================
SPECIAL
LAND ACQUISITION OFFICER - Appellant(s)
Versus
HALIMABIBI
WD/O PATEL ISSA MAHAMED & 4 - Defendant(s)
=========================================================
Appearance :
GOVERNMENT
PLEADER for
Appellant(s) : 1,
None for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3,
1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9,1.2.10
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/12/2010
ORAL
ORDER
This
appeal is directed against the judgment and award dated 27/05/1999
passed by the learned 2nd Extra Assistant Judge,
Panchmahal, Godhra in Land Reference Case No.287 of 1989.
It
has been the consistent practice of this High 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 appeal is less than
Rs.1,00,000/-, this appeal is dismissed without entering into the
merits of the matter. This order will not be treated as a precedent.
(K
S JHAVERI, J.)
sompura
Top