Gujarat High Court Case Information System
Print
FA/403420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4034 of 2008
With
FIRST
APPEAL No. 4036 of 2008
With
FIRST
APPEAL No. 4038 of 2008
With
FIRST
APPEAL No. 4051 of 2008
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 – Appellant(s)
Versus
NADODA
SHANKERBHAI KANUBHAI – Defendant(s)
=========================================================
Appearance
:
MR
SUNIT SHAH GP with MS TRUSHA PATEL AGP for
Appellant(s) : 1
– 2.
MR
AMIT C NANAVATI for
Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 25/08/2008
ORAL
COMMON ORDER
1. The
amount involved in these appeals is less than Rs.25,000/-. It has
been the consistent practice of this Court not to enter into the
merits of those appeals wherein the claim is a petty claim. Claims up
to Rs.25,000/-have been quantified by this Court as petty claims.
2. These
appeals are, therefore, summarily dismissed on the ground that it
represents a petty claim without entering into the merits of the
matter. It is, however, observed that the aforesaid order will not be
treated as precedent in other proceedings and will also not be
considered for proceedings u/s. 28-A of the Land Acquisition Act,
1894.
[K.
S. JHAVERI, J.]
/phalguni/
Top