Gujarat High Court Case Information System
Print
FA/3502/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3502 of 2010
To
FIRST
APPEAL No. 3512 of 2010
With
CIVIL
APPLICATION No. 13740 of 2010
In
FIRST
APPEAL No. 3502 of 2010
To
CIVIL
APPLICATION No. 13750 of 2010
In
FIRST
APPEAL No. 3512 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
Versus
KRUSHNACHANDRA
HARJIBHAI BHAGAT & 1 - Defendant(s)
=========================================================
Appearance
:
MR NIRAJ SONI ASST GOVERNMENT
PLEADER for
Appellant(s) : 1 - 3.
MR KM SHETH for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/11/2010
ORAL
ORDER
These
appeals are directed against the judgment and award dated 24/12/2000
passed by the learned 12th Additional Senior Civil Judge,
Vadodara in LRC Nos.2974 to 2984 of 2000.
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