Gujarat High Court High Court

Spl.Land vs Jivram on 25 August, 2008

Gujarat High Court
Spl.Land vs Jivram on 25 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/411/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 411 of 1997
 

With


 

FIRST
APPEAL No. 421 of 1997
 

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

 

SPL.LAND
ACQ.OFFICER - Appellant(s)
 

Versus
 

JIVRAM
NATHALAL - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL, AGP for Appellant(s) : 1, 
MR BS PATEL for
Defendant(s) : 1, 
MRS RANJAN B PATEL for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 25/08/2008 

 

COMMON
ORAL ORDER

1. These
appeals are filed against judgment and award passed by 3rd
Extra Assistant Judge, Mehsana dated 17th March 1992 in
Land Acquisition Reference No.507 of 1986 and 517 of 1986.

2. It
has been the consistent practice of this High Court not to enter into
the merits of the appeals wherein claim in appeal is small and claims
upto Rs.25,000/- have been quantified by this Court as petty claims.
Since the amount involved in the appeals is less than Rs.25,000/-,
these appeals are dismissed without entering into the merits of the
matter. It is made clear that this decision shall not be treated as
precedent in any other proceeding, even in proceeding under Section
28-A of the Land Acquisition Act.

(K.S.Jhaveri,
J.)

*malek

   

Top