Gujarat High Court High Court

Medical vs Champaben on 10 July, 2008

Gujarat High Court
Medical vs Champaben on 10 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/3085/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3085 of 1997
 

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

 

MEDICAL
OFFICER & 2 - Appellant(s)
 

Versus
 

CHAMPABEN
BHIKHABHAI VANJARA - Defendant(s)
 

=========================================================
 
Appearance
: 
GMR
SUNIT SHAH GP with MS TRUSHA PATEL, MR DR CHAUHAN, MR HEMANT MAKWANA
AGPs for Appellant(s) : 1
- 3. 
MR
DN PANDYA for
Defendant(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 10/07/2008 

 

 
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),
Anand, 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/

   

Top