Gujarat High Court
Spl vs Jayantilal on 23 November, 2010
Gujarat High Court Case Information System
Print
FA/2718/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2718 of 1993
With
FIRST
APPEAL No. 2719 of 1993
With
FIRST
APPEAL No. 2720 of 1993
=========================================
SPL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
Versus
JAYANTILAL
CHHOTALAL POWER OF A-KANAIYALAL CHHOTALAL - Defendant(s)
=========================================
Appearance :
MR
NEERAJ SONI, ASST. GOVERNMENT PLEADER
for Appellant(s) : 1 -
3.
None for Defendant(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/11/2010
ORAL
ORDER
It
has been the consistent practice of this 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 appeals are dismissed without entering into
the merits of the matter. It is made clear that this order will not
be treated as precedent.
(K.S.
Jhaveri, J.)
Caroline
Top