Gujarat High Court
The vs Jesangbhai on 1 August, 2008
Gujarat High Court Case Information System
Print
FA/3323/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3323 of 2008
=========================================================
THE
SPECIAL LAND ACQUISITION OFFICER & 2 - Appellant(s)
Versus
JESANGBHAI
BECHARBHAI - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1
- 3.
MR
JOY MATHEW for
Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/08/2008
ORAL
ORDER
1. 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 is a petty claim. Claims up to Rs.25,000/- have been quantified as petty claims by this Court. No question of law or principle is urged.
2. This Appeal is, therefore, summarily dismissed on the ground that it represents a petty claim, without entering into the merits of the matter.
[K.S. JHAVERI, J.]
Pravin/*
Top