Gujarat High Court
Chandubhai vs Jasubhai on 7 July, 2011
Gujarat High Court Case Information System
Print
FA/5203/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5203 of 2010
WITH
CIVIL
APPLICATION NO. 17039 OF
2010
=========================================================
CHANDUBHAI
MATHURBHAI PATEL - Appellant(s)
Versus
JASUBHAI
DAHYABHAI PATEL - Defendant(s)
=========================================================
Appearance
:
MR
AD DESAI for
Appellant(s) : 1,
MS NISHA M THAKORE for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/06/2011
ORAL
ORDER
The
present appeal is required to be heard by the District Court
concerned in view of the fact that the appeal is arising out of a
judgement and decree of a Civil Judge (S.D. ) in a suit valued less
than Rs. 5 lakhs. This court, therefore, has not entered into the
merits of the matter. Appeal as well as Civil Application stand
disposed of accordingly. It is clarified that the period from the
date of filing this appeal i.e. 19.10.2010 till today i.e. 27.06.2011
shall be considered by the District Court for delay condonation if
the appellant approaches the District Court within 30 days from
today. Direct service is permitted.
(K.S.
JHAVERI, J.)
Divya//
Top