Gujarat High Court Case Information System
Print
FA/5158/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5158 of 1998
=========================================================
GHELABHAI
RAVJIBHAI TANDEL - Appellant(s)
Versus
BANK
OF BARODA & 6 - Defendant(s)
=========================================================
Appearance
:
MR
SUNIL C PATEL for
Appellant(s) : 1,
None for Defendant(s) : 1 - 2,2.2.1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/12/2010
ORAL
ORDER
In
view of the enactment of the provisions of Gujarat Civil Courts Act,
2005 with effect from 09th 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 less than Rs.5 lacs.
The
Registry is, therefore, directed to transfer present appeal along
with the concerned Civil Application/s to the Navasari District
Court, at the earliest, along with Record and Proceedings of
the trial Court, if lying before this Court. For the purpose of this
Court, present appeal along with the Civil Application/s stand
disposed of. Notice/Rule, if any, is discharged in each matter. The
ad interim relief, if any, shall continue. The R & P, if called
for, be sent back.
(K.S.
Jhaveri, J)
Aakar
Top