Gujarat High Court
Special vs Makvarben on 3 December, 2010
Gujarat High Court Case Information System
Print
FA/3942/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3942 of 2010
With
FIRST
APPEAL No. 3944 of 2010
With
FIRST
APPEAL No. 3943 of 2010
With
FIRST
APPEAL No. 3945 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
Versus
MAKVARBEN
DALPATSINH - Defendant(s)
=========================================================
Appearance :
GOVERNMENT
PLEADER for Appellant(s) : 1 - 3.
None for Defendant(s) : 1,
1.2.1, 1.2.2,1.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/12/2010
ORAL
ORDER
It
has been consistent practice of this High Court not to enter into the
merits of those appeals wherein the claim is small, and claims upto
Rs. 1,00000/- have been quantified by this Court as petty claims.
Since the amount involved in this appeal is less than Rs. 1,00000/-
this appeal is dismissed without entering into the merits of the
matter.
(K.S.JHAVERI,J.)
pawan
Top