Gujarat High Court Case Information System
Print
FAST/2866/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 2866 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 2867 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2871 of 2010
WITH
CIVIL
APPLICATION (STAMP NUMBER) No. 14146 of 2010
TO
CIVIL
APPLICATION (STAMP NUMBER) No. 14147 of 2010
WITH
CIVIL
APPLICATION (STAMP NUMBER) No. 14151 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
Versus
JAYMALBHAI
HIMATBHAI VASAVA - Defendant(s)
=========================================================
Appearance :
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for Appellant(s) : 1 -
2.
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/11/2010
ORAL
ORDER
By
way of order of even date passed in Civil Application No.13988 of
2010, delay caused in preferring the appeal is condoned and the main
matter is taken up for hearing today.
These
appeals are directed against the judgment and decree dated 07/05/2009
passed by the learned Principal Senior Civil Judge, Bharuch in LRC
No.461 to 466 of 1993.
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 are less than
Rs.1,00,000/-, these appeal 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