Gujarat High Court
====================================== vs Mr Cl Soni For on 25 June, 2008
Bench: Bhagwati Prasad
FA/2553/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2553 of 2008 To FIRST APPEAL No. 2555 of 2008 ====================================== SPECIAL LAQ OFFICER & ANOTHER Versus PATEL PARSHOTTAMBHAI GOVINDBHAI ====================================== Appearance : Mr Sunit Shah, Government Pleader with Ms Trusha Patel, Assistant Government Pleader for the Appellants MR CL SONI for Defendant(s) : 1, ====================================== CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD Date : 25/06/2008 ORAL ORDER
Heard
learned counsel for the State. The compensation awarded by the
Court below appears to be justified. The amounts awarded are not of
very large magnitude. The considerations which have prevailed with
the Court below cannot be said to be factors unknown to law.
Relevant evidence of contemporaneous dealings have been taken into
consideration. There appears to be no such illegality which warrants
any consideration by this Court.
The
appeals have no force. Hence, they are dismissed.
(Bhagwati
Prasad, J.)
*mohd