FA/2417/1997 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2417 of 1997 ========================================================= DINESHCHANDRA HIRALAL NAYAK - Appellant(s) Versus NAGARDAS GOPALJI THAKKAR - Defendant(s) ========================================================= Appearance : MR MEHUL SHARAD SHAH for Appellant(s) : 1, NOTICE SERVED for Defendant(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 09/07/2008 ORAL ORDER
ON OFFICE NOTE
In
view of the enactment of the provisions of Gujarat Civil Courts Act,
2005 w.e.f. 9th May, 2005, this Court cannot entertain an
appeal arising out of a judgment and decree of a Civil Judge (SD),
Patan, in a suit valued less than Rs. 5 lacs. The Registry is,
therefore, directed to transfer the appeal along with the concerned
civil application to the District Court concerned, at the earliest,
along with record and proceedings of this Court, if lying before this
Court. For the purpose of this Court, the appeal stand disposed of.
R&P,
if called for, be sent back.
[K.S.
JHAVERI, J.]
/phalguni/