Gujarat High Court
Labhuben vs Bhupendra on 21 January, 2010
Gujarat High Court Case Information System
Print
AO/393/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 393 of 2009
With
CIVIL
APPLICATION No. 12331 of 2009
In
APPEAL
FROM ORDER No. 393 of 2009
=========================================================
LABHUBEN
NANUBHAI AHER - Appellant
Versus
BHUPENDRA
GORDHANBHAI BHUPTANI & 4 - Respondents
=========================================================
Appearance :
MR
MEHUL S SHAH for
Appellant:MR SURESH M SHAH for Appellant: 1,
None for Respondents
: 1 - 2.
NOTICE SERVED for Respondents : 1.2.1, 1.2.2, 1.2.3,
1.2.4, 1.2.5, 1.2.6,1.2.8 - 3, 5,
MR MIHIR JOSHI, SENIOR ADVOCATE
WITH MR VIMAL M PATEL for Respondents : 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5, 1.2.6, 1.2.7,1.2.8
NOTICE UNSERVED for Respondents : 1.2.7
- 2, 4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/01/2010
COMMON
ORAL ORDER
There
is no dispute among the parties and counsels that Appeal would lie
before the concerned District Court. In view of this, office is
directed to return all the papers of Appeal within two weeks from
today as it is not maintainable in this Court in view of provisions
of Gujarat Civil Court’s Act, 2005. Office ought to have take care to
examine this aspect before giving it pakka number. The Appeal From
Order and Civil Application is disposed of accordingly.
(S.R.BRAHMBHATT,
J.)
pallav
Top