Gujarat High Court Case Information System
Print
FA/1401/1986 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1401 of 1986
With
FIRST
APPEAL No. 1402 of 1986
=========================================================
CENTRAL
BANK OF INDIA – Appellant(s)
Versus
SHANKERDAS
RAMJI & 5 – Defendant(s)
=========================================================
Appearance
:
MR
RC JANI for
Appellant(s) : 1,
MR
MJ THAKORE for
Defendant(s) : 1,
NOTICE
NOT RECD BACK for
Defendant(s) : 2
– 6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 11/08/2008
ORAL
COMMON 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 judgment and decree of a Civil
Judge (S.D.) in a suit valued at less than Rs.5/- lacs.
The
Registry is, therefore, directed to transfer these appeals and civil
applications, if any, 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, these appeals
and civil applications, if any, stands disposed of. Notice, if any,
is discharged. Ad interim relief, if any, shall continue.
[K.
S. JHAVERI, J.]
/phalguni/
Top