Gujarat High Court High Court

Spl vs Kasturiben on 4 August, 2011

Gujarat High Court
Spl vs Kasturiben on 4 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1188/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1188 of 1992
 

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

 

SPL.
LAND ACQUISITION OFFICER - Appellant(s)
 

Versus
 

KASTURIBEN
THOBHANDAS - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
MONALI BHATT, LD.ASST.GOVERNMENT PLEADER
for
Appellant(s) : 1, 
None for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/08/2011
 

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 petty, and
claims upto Rs. 1,00,000/- have been quantified by this Court as
petty claims. Since the amount involved in present appeal is less
than Rs.1,00,000/-, present appeal is dismissed without entering into
the merits of the matter. It is made clear that this order will not
be treated as precedent. No order as to costs. Decree be drawn
accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top