Gujarat High Court High Court

Special vs Yakub on 30 November, 2010

Gujarat High Court
Special vs Yakub on 30 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/3226/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 3226 of 2010
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 3227 of 2010
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 3228 of 2010 

 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 3230 of 2010
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 3232 of 2010
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 3233 of 2010 

 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 3235 of 2010
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 3240 of 2010 

 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 3242 of 2010
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 3243 of 2010
 
 
=========================================================


 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
 

Versus
 

YAKUB
ALI IBRAHIM MAULVI - Defendant(s)
 

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


 

 
Appearance
: 
MR NIRAJ SONI ASST GOVERNMENT
PLEADER for
Appellant(s) : 1 - 3. 
None for Defendant(s) :
1, 
=========================================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE KS JHAVERI
			
		
	

 

 
 


 

Date
: 30/11/2010 

 

 
 
ORAL
ORDER

This
Court has condoned the delay caused in preferring the appeal by way
of passing order of even date.

These
appeals are directed against the judgment and decree dated 24/12/2008
passed by the learned 5th Additional Senior Civil Judge,
Bharuch in LRC Nos.177 to 194 of 1996.

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 is less than
Rs.1,00,000/-, these appeals 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