Gujarat High Court
Spl vs Pandya on 8 August, 2011
Gujarat High Court Case Information System
Print
FA/983/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 983 of 1994
=========================================================
SPL.
LAND ACQ. OFFICER - Appellant(s)
Versus
PANDYA
KANAYALAL GULABCHAND & 2 - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/08/2011
ORAL
ORDER
It
has been consistent practice of this High Court not to enter into the
merits of those appeals wherein the claim is small, and claims upto
Rs. 50,000/- have been quantified by this Court as petty claims.
Since the amount involved in this appeal is Rs.50,000/- this appeal
is dismissed without entering into the merits of the matter. This
order will not be treated as precedent.
(K.S.JHAVERI,J.)
pawan
Top