Gujarat High Court High Court

Kantaben vs Late on 25 July, 2008

Gujarat High Court
Kantaben vs Late on 25 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/6724/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 6724 of 1998
 

 
=========================================================

 

KANTABEN
RAMANLAL DESAI & 3 - Appellant(s)
 

Versus
 

LATE
MADHUBEN ISHWARLAL,DECD. & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DHIRENDRA MEHTA for
Appellant(s) : 1, 1.2.1, 1.2.2,1.2.3 - 3, 3.2.1, 3.2.2,3.2.3 - 4,
4.2.1, 4.2.2, 4.2.3,4.2.4  
None for Defendant(s) : 1 - 2, 2.2.1,
2.2.2,2.2.3  
MR RN SHAH for Defendant(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/07/2008 

 

ORAL
ORDER

1. 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 less than Rs.5 lakhs.

2. The
Registry is, therefore, directed to transfer this appeal as well as
civil application, 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, this appeal
as well as civil application, if any, stand disposed of. Notice, if
any, is discharged in each matter. Ad interim relief, if any, shall
continue. It is made clear that if an application is moved for
expeditious hearing of the appeal, the appellate Court shall hear and
dispose of the appeal as expeditious as possible.

(K.

S. JHAVERI, J.)

Pravin/
*

   

Top