Gujarat High Court High Court

State vs Laxmanbhai on 25 August, 2008

Gujarat High Court
State vs Laxmanbhai on 25 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/389520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3895 of 2008
 

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

 

STATE
OF GUJARAT THRO' SECRETARY & 2 - Appellant(s)
 

Versus
 

LAXMANBHAI
SOMABHAI PARMAR - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SUNIT SHAH, GOVERNMENT PLEADER WITH MS TRUSHA PATEL, AGP
for Appellant(s) : 1 - 3. 
None
for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

The
amount involved in this appeal is less than Rs. 25,000/-. 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 up to
Rs. 25,000/- have been quantified by this Court as petty claims.
Since the amount involved in this appeal is less than Rs. 25,000/-,
the appeal stands disposed of accordingly. It
is made clear that this order shall neither be treated as a
precedent in any other proceedings nor under Section 28(A) of the
Land Acquisition Act. No order as to costs.

(K.S.

JHAVERI, J.)

Divya//

   

Top