Gujarat High Court High Court

State vs Tha on 9 December, 2010

Gujarat High Court
State vs Tha on 9 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/451/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 451 of 2006
 

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


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

THA.
NATHAJI SHIVAJI & 3 - Defendant(s)
 

=========================================================
Appearance : 
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for Appellant(s) :
1, 
UNSERVED-EXPIRED (R) for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/12/2010 

 

ORAL
ORDER

This
appeal is directed against the judgment and award passed by the
learned Assistant Judge, Himmatnagar in Land Acquisition Case No.92
of 1994.

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.50,000/- have been quantified by this Court as petty
claims. Since the amount involved in this appeal is less than
Rs.50,000/-, this appeal is dismissed without entering into the
merits of the matter. This order will not be treated as a precedent.

(K
S JHAVERI, J.)

ssompura

   

Top