Gujarat High Court Case Information System
Print
FA/737/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 737 of 1990
With
FIRST
APPEAL No. 738 of 1990
To
FIRST
APPEAL No. 763 of 1990
=========================================================
SPL.
LAND ACQUISITION OFFICER - Appellant(s)
Versus
THAKORE
CHENAJI MADHAJI - Defendant(s)
=========================================================
Appearance
:
MR NIRAJ SONI ASST GOVERNMENT
PLEADER for
Appellant(s) : 1,
NOTICE UNSERVED for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/12/2010
ORAL
ORDER
These
appeals are directed against the judgment and decree dated 24/11/1989
passed by the learned Joint District Judge, Banaskantha at Palanpur
in Land Reference Case No.109 of 1986.
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.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 appeal are dismissed without entering into the
merits of the matter. This order will not be treated as a precedent.
(K
S JHAVERI, J.)
sompura
Top