Gujarat High Court High Court

State vs Dama on 29 August, 2008

Gujarat High Court
State vs Dama on 29 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1844/1987	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1844 of 1987
 

To


 

FIRST
APPEAL No. 1854 of 1987
 
 
=========================================


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

DAMA
MADHA - Defendant(s)
 

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


 

Appearance
: 
MS TK
PATEL, AGP with MR SS SHAH, GP for Appellant(s) : 1, 
(MR BD
SHUKLA) for Defendant(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
 
COMMON
ORAL ORDER

1. This
appeal is filed by the appellant against the judgment of learned
Extra Assistant Judge, Jamnagar passed in Land Acquisition Case Nos.1
to 11 of 1982.

2. It
has been the consistent practice of this High Court not to enter into
the merits of the appeals wherein claim in appeal is small and claims
upto Rs.25,000/- have been quantified by this Court as petty claims.
Since the amount involved in these appeals is less than Rs.25,000/-,
these appeals are dismissed without entering into the merits of the
matter. It is made clear that this decision shall not be treated as
precedent in any other proceeding, even in proceeding under Section
28-A of the Land Acquisition Act.

(K.S.Jhaveri,
J.)

*Shitole

   

Top