Gujarat High Court High Court

Videocon vs Special on 6 December, 2010

Gujarat High Court
Videocon vs Special on 6 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1611/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1611 of 2010
 

To


 

FIRST
APPEAL No. 1618 of 2010
 

With


 

CIVIL
APPLICATION No. 6578 of 2010
 

To


 

CIVIL
APPLICATION No. 6585 of 2010 

 

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


 

VIDEOCON
NARMADA ELECTRONICS CO.LTD - Appellant(s)
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Defendant(s)
 

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


 

Appearance
: 
MR PT CHACKO for Appellant(s) :
1,MRRDKINARIWALA for Appellant(s) : 1, 
NOTICE SERVED for
Defendant(s) : 1 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

			Date
: 06/12/2010 

 

 
 


 

 
 


 

				ORAL
ORDER

It
has been consistent practice of this High Court not to enter into the
merits of those appeals wherein the claim is small, and claims upto
Rs.50,000/- have been quantified by this Court as petty claims. Since
the amount involved in these appeals are less than Rs.50,000/- these
appeals are dismissed without entering into the merits of the matter.
This order shall not be treated as precedent.

Since
the main appeals are disposed of, the above
Civil applications would not survive and are disposed of accordingly.

(K.S.JHAVERI,J.)

pawan

   

Top