Gujarat High Court
Boghabhai vs Ramji on 8 August, 2011
Gujarat High Court Case Information System
Print
FA/18/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 18 of 1994
=========================================================
BOGHABHAI
NANJIBHAI KOLI & 1 - Appellant(s)
Versus
RAMJI
R BARAIYA & 6 - Defendant(s)
=========================================================
Appearance
:
MR
JT TRIVEDI for
Appellant(s) : 1, 1.2.1,1.2.2 - 2, 2.2.1, 2.2.2,2.2.3
MR YOGESH S
LAKHANI for Defendant(s) : 1,
NOTICE SERVED for Defendant(s) :
1.2.1, 1.2.2, 1.2.3,1.2.4 - 6,6.2.2 - 7, 7.2.2,7.2.3
UNSERVED-EXPIRED (N) for Defendant(s) : 1.2.5
None for
Defendant(s) : 6 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/08/2011
ORAL
ORDER
In
view of the enactment of the provisions of Gujarat Civil Courts Act,
2005 with effect from 9th May 2005, this Court cannot
entertain an appeal arising out of a judgement and decree of a Civil
Judge (S.D.) in a suit valued at or less than Rs.5 lakhs. The
Registry is, therefore, directed to transfer this 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, this appeal stands disposed of.
(K.S.
JHAVERI, J.)
Divya//
Top