Gujarat High Court Case Information System
Print
FAST/4122/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 4122 of 2007
To
FIRST
APPEAL (STAMP NUMBER) No. 4136 of 2007
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
Versus
RAJESHBHAI
V. PATEL - Defendant(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Appellant(s) : 1 - 3.
None for Defendant(s)
: 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/08/2008
ORAL
ORDER
First
Appeal (Stamp) Nos. 4122 to 4133 of 2007 and First Appeal (Stamp)
Nos.4135 to 4136 of 2007:
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, and
claims up to Rs.25,000/- have been quantified by this Court as petty
claims.
No
question of law or principle is urged.
These
appeals are, therefore, summarily dismissed on the ground that they
represent petty claim, without entering into the merits of the
matter. It is made clear that this order shall neither be treated as
a precedent in other proceedings nor under Section 28(A) of the Land
Acquisition Act, 1923. No order as to costs.
First
Appeal (Stamp) No. 4134 of 2007:
This
appeal to come up on 1/9/2008.
(K.S.Jhaveri,
J.)
(ila)
Top