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