Gujarat High Court High Court

Patel vs Bhavnagar on 18 April, 2011

Gujarat High Court
Patel vs Bhavnagar on 18 April, 2011
Author: B.J.Shethna,&Nbsp;Honourable Mr.Justice M.C.Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FAST/2591/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 2591 of 2004
 

with
 

CIVIL
APPLICATION (ST) NO 7230 OF 2004
 

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

 

PATEL
SHAMJIBHAI KHODABHAI & 1 - Appellant(s)
 

Versus
 

BHAVNAGAR
DISTRICT PANCHAYAT & 4 - Defendant(s)
 

==============================================================
Appearance
:  
MR
KL DAVE for
Petitioner No(s).: 1,2. 
None
for Respondent No(s).: 1, 2,
3,
4,5. 
==============================================================

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE B.J.SHETHNA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.C.PATEL
		
	

 

 
 


 

Date
: 23/08/2005 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE B.J.SHETHNA)

.

The
claim in the suit was less than Rs.5 lakhs, therefore, in view of the
Gujarat Civil Courts Act, 2005, coming into force with effect from
9.5.2005, the office is required to transfer this Appeal and Civil
Application to the District Court, Bhavnagar. Accordingly, while
disposing of this Appeal and Civil Application, which are pending
before this Court, the office is directed to transfer this Appeal and
Civil Application to the District Court, Bhavnagar, at the earliest.
R & P, if any, received, be sent down forthwith to the District
Court, Bhavnagar, along with Appeal. Accordingly, this Appeal and
Civil Application are disposed of here.

(B.J.SHETHNA,
J.)

(M.C.PATEL,
J.)

sas

   

Top