Gujarat High Court High Court

Dineshchandra vs Nagardas on 9 July, 2008

Gujarat High Court
Dineshchandra vs Nagardas on 9 July, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/2417/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2417 of 1997
 

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

 

DINESHCHANDRA
HIRALAL NAYAK - Appellant(s)
 

Versus
 

NAGARDAS
GOPALJI THAKKAR - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 09/07/2008 

 

 
ORAL
ORDER

ON OFFICE NOTE

In
view of the enactment of the provisions of Gujarat Civil Courts Act,
2005 w.e.f. 9th May, 2005, this Court cannot entertain an
appeal arising out of a judgment and decree of a Civil Judge (SD),
Patan, in a suit valued less than Rs. 5 lacs. The Registry is,
therefore, directed to transfer the appeal along with the concerned
civil application to the District Court concerned, at the earliest,
along with record and proceedings of this Court, if lying before this
Court. For the purpose of this Court, the appeal stand disposed of.

R&P,
if called for, be sent back.

[K.S.

JHAVERI, J.]

/phalguni/