Gujarat High Court
Special vs Rasikbhai on 1 September, 2008
Gujarat High Court Case Information System
Print
FA/422020/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4220 of 2008
With
CIVIL
APPLICATION No.10275 of 2008
With
FIRST
APPEAL No. 4222 of 2008
With
CIVIL
APPLICATION No.10277 of 2008
With
FIRST
APPEAL No. 4224 of 2008
With
CIVIL
APPLICATION No.10279 of 2008
To
FIRST
APPEAL No. 4225 of 2008
With
CIVIL
APPLICATION No.10280 of 2008
With
FIRST
APPEAL No. 4228 of 2008
With
CIVIL
APPLICATION No.10283 of 2008
With
FIRST
APPEAL No. 4230 of 2008
With
CIVIL
APPLICATION No.10285 of 2008
With
FIRST
APPEAL No. 4231 of 2008
With
CIVIL
APPLICATION No.10286 of 2008
With
FIRST
APPEAL No. 4233 of 2008
With
CIVIL
APPLICATION No.10288 of 2008
With
FIRST
APPEAL No. 4235 of 2008
With
CIVIL
APPLICATION No.10290 of 2008
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
Versus
RASIKBHAI
TRIBHOVANDAS PATEL & 1 - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1
- 2.
None
for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/09/2008
ORAL
ORDER
1. The
amount involved in the 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.
Therefore, these appeals as well as the civil applications are not
entertained. They stand disposed of accordingly.
2. It
is, however, observed that the aforesaid order will not be treated as
precedent in other proceedings and for proceedings u/s. 28-A of the
Land Acquisition Act, 1894.
[K.
S. JHAVERI, J.]
Pravin/*
Top