Gujarat High Court High Court

Ghelabhai vs Bank on 27 December, 2010

Gujarat High Court
Ghelabhai vs Bank on 27 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/5158/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5158 of 1998
 

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

 

GHELABHAI
RAVJIBHAI TANDEL - Appellant(s)
 

Versus
 

BANK
OF BARODA & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL C PATEL for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 2,2.2.1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/12/2010
 

ORAL
ORDER

In
view of the enactment of the provisions of Gujarat Civil Courts Act,
2005 with effect from 09th May 2005, this Court cannot
entertain an appeal arising out of a judgment and decree of a Civil
Judge (S.D.) in a suit valued less than Rs.5 lacs.

The
Registry is, therefore, directed to transfer present appeal along
with the concerned Civil Application/s to the Navasari District
Court, at the earliest, along with Record and Proceedings of
the trial Court, if lying before this Court. For the purpose of this
Court, present appeal along with the Civil Application/s stand
disposed of. Notice/Rule, if any, is discharged in each matter. The
ad interim relief, if any, shall continue. The R & P, if called
for, be sent back.

(K.S.

Jhaveri, J)

Aakar

   

Top