Gujarat High Court High Court

Special vs Narsinh on 2 September, 2008

Gujarat High Court
Special vs Narsinh on 2 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/430520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4305 of 2008
 

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

 

SPECIAL
LAND ACQ. OFFICER & 1 - Appellant(s)
 

Versus
 

NARSINH
SINCE DECD. THRO' AMARSINH NARSINH PAJROLIA - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL AGP for Appellant(s) : 1
- 2. 
None
for Defendant(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 02/09/2008 

 

 
ORAL
ORDER

1. The
amount involved in this appeal 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. This appeal is, 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