Gujarat High Court High Court

Special vs Mahebub on 7 December, 2010

Gujarat High Court
Special vs Mahebub on 7 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/2696/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

FIRST
APPEAL (STAMP NUMBER) No. 2696 of 2010
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 2705 of 2010
 

=========================================================


 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
 

Versus
 

MAHEBUB
ADAM IBRAHIM - Defendant(s)
 

=========================================================
Appearance : 
None
for Appellant(s) : 1 - 3. 
None
for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 07/12/2010 

 

ORAL
ORDER

This
Court has condoned the delay caused in preferring these appeal by way
of passing order of even date. These appeals are directed against the
judgment and decree dated 20/04/2009 passed by the learned Principal
Senior Civil Judge, Bharuch in Land Reference Case No.229 to 238 of
1997.

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.

(K
S JHAVERI, J.)

sompura

   

Top