Gujarat High Court
Special vs Patel on 8 December, 2010
Gujarat High Court Case Information System
Print
FA/3144/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3144 of 2005
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
Versus
PATEL
SOMABHAI RAMDAS.ANLAL & 1 - Defendant(s)
=========================================================
Appearance
:
MR
NEERAJ SONI, LD.ASST.GOVERNMENT PLEADER
for
Appellant(s) : 1 - 2.
MR TEJAS P SATTA for Defendant(s) :
1,
NOTICE SERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/12/2010
ORAL
ORDER
It has been the consistent practice of this 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 this appeal is less than
Rs.1,00,000/-, present appeal is dismissed without entering into the
merits of the matter. It is made clear that this order will not be
treated as precedent.
(K.S.
Jhaveri, J)
Aakar
Top