Gujarat High Court High Court

Spl.Laq vs Shantaben on 11 August, 2008

Gujarat High Court
Spl.Laq vs Shantaben on 11 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/358720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3587 of 2008
 

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

 

SPL.LAQ
OFFICER - Appellant(s)
 

Versus
 

SHANTABEN
BABABHAI PATEL - Defendant(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Appellant(s) : 1, 
None
for Defendant(s) : 1, 1.2.1,
1.2.2,
1.2.3,
1.2.4,1.2.5
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
 
ORAL
ORDER

The
above appeal is directed are directed against the judgement and
award dated 7.5.2004 passed by learned Civil Judge (S.D.), Vadodara
in Land Reference Case Nos.1964/98 to 1980/98.

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.25000/- have been quantified by this Court as petty
claims. Since the amount involved in this appeal is less than
Rs.25000/-. These appeals are therefore dismissed without entering
into the merits of the matter. It is clarified that this will not be
treated as a precedent and the same will also not be considered
under section 28A of the Land Acquisition Act.

[K.S.

JHAVERI, J.]

ar

   

Top