Gujarat High Court High Court

Bharucha vs Lalit on 4 August, 2010

Gujarat High Court
Bharucha vs Lalit on 4 August, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/552/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 552 of 2002
 

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

BHARUCHA
& SONS - Appellant(s)
 

Versus
 

LALIT
TEXTILES & 3 - Defendant(s)
 

=========================================
 
Appearance : 
MR
AJ SHASTRI for
Appellant(s) : 1, 
RULE UNSERVED for Defendant(s) : 1, 3, 
RULE
SERVED for Defendant(s) : 2,
4, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/08/2010 

 

ORAL
ORDER

As
the suit amount involves an amount less than Rs.5.00 lakhs, in light
of provisions contained in Section 30(3) of the Gujarat Civil Courts
Act, 2005, the appeal would lie before the District Court and hence,
it is required to be transferred to the Court of District Judge
concerned for disposal in accordance with law. Hence, the Registry is
directed to transfer the appeal to the District Court concerned, at
the earliest, along with record and proceedings of the Trial Court,
if lying before this Court. For the purpose of this Court, the appeal
stands disposed of. Notice, if any, is discharged. Ad-interim relief,
if any, shall continue.

[M.D.Shah,
J.]

satish

   

Top