Gujarat High Court Case Information System
Print
FA/3491/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3491 of 2010
With
FIRST
APPEAL No. 3492 of 2010
To
FIRST
APPEAL No. 3495 of 2010
With
FIRST
APPEAL No. 3497 of 2010
To
FIRST
APPEAL No. 3501 of 2010
With
CIVIL
APPLICATION No. 12729 of 2010
To
CIVIL
APPLICATION No. 12733 of 2010
With
CIVIL
APPLICATION No. 12735 of 2010
To
CIVIL
APPLICATION No. 12739 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
Versus
HEIRS
OF ABHRAM MOHMED ADAM, BASHIR ABHRAM MOHMED - Defendant(s)
=========================================================
Appearance
:
MR NIRAJ SONI GOVERNMENT
PLEADER for
Appellant(s) : 1 - 2.
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/11/2010
ORAL
ORDER
These
appeals are directed against the judgment and award dated 13/03/2008
passed by the learned Additional Joint District Judge, Fast Track
Court No.4, Bharuch in LRC Nos.1385 to 1396 of 1998.
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 appeals is less than
Rs.1,00,000/-, these appeals are dismissed without entering into the
merits of the matter. This order will not be treated as a precedent.
In
view of the dismissal of the main appeals, Civil Applications for
stay would not survive and are accordingly disposed of.
(K
S JHAVERI, J.)
sompura
Top