Gujarat High Court High Court

Labhuben vs Bhupendra on 21 January, 2010

Gujarat High Court
Labhuben vs Bhupendra on 21 January, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/393/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 393 of 2009
 

With


 

CIVIL
APPLICATION No. 12331 of 2009
 

In
 


APPEAL
FROM ORDER No. 393 of 2009
 

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


 

LABHUBEN
NANUBHAI AHER - Appellant
 

Versus
 

BHUPENDRA
GORDHANBHAI BHUPTANI & 4 - Respondents
 

=========================================================
Appearance : 
MR
MEHUL S SHAH for
Appellant:MR SURESH M SHAH for Appellant: 1, 
None for Respondents
: 1 - 2. 
NOTICE SERVED for Respondents : 1.2.1, 1.2.2, 1.2.3,
1.2.4, 1.2.5, 1.2.6,1.2.8 - 3, 5, 
MR MIHIR JOSHI, SENIOR ADVOCATE
WITH MR VIMAL M PATEL for Respondents : 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5, 1.2.6, 1.2.7,1.2.8  
NOTICE UNSERVED for Respondents : 1.2.7
- 2, 4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/01/2010 

 

 
COMMON
ORAL ORDER

There
is no dispute among the parties and counsels that Appeal would lie
before the concerned District Court. In view of this, office is
directed to return all the papers of Appeal within two weeks from
today as it is not maintainable in this Court in view of provisions
of Gujarat Civil Court’s Act, 2005. Office ought to have take care to
examine this aspect before giving it pakka number. The Appeal From
Order and Civil Application is disposed of accordingly.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top