Gujarat High Court
Special vs Surajben on 20 December, 2010
Gujarat High Court Case Information System
Print
FA/716/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 716 of 1991
To
FIRST
APPEAL No. 722 of 1991
=========================================================
SPECIAL
LAND ACQUISITION OFFICER - Appellant(s)
Versus
SURAJBEN
WD/O. KALIDAS DAHYABHAI - Defendant(s)
=========================================================
Appearance :
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for Appellant(s) : 1,
MR
NITIN M AMIN for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/12/2010
ORAL
ORDER
These
appeals are directed against the judgment and order dated 16/04/1990
passed by the learned Extra Assistant Judge, Kheda at Nadiad in Land
Reference Case No.94 of 1985 (main).
It
has been the consistent practice of this High 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 these appeals are less than
Rs.1,00,000/-, these appeal are dismissed without entering into the
merits of the matter. This order will not be treated as a precedent.
(K
S JHAVERI, J.)
sompura
Top