Gujarat High Court Case Information System
Print
FAST/2591/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 2591 of 2004
with
CIVIL
APPLICATION (ST) NO 7230 OF 2004
==============================================================
PATEL
SHAMJIBHAI KHODABHAI & 1 - Appellant(s)
Versus
BHAVNAGAR
DISTRICT PANCHAYAT & 4 - Defendant(s)
==============================================================
Appearance
:
MR
KL DAVE for
Petitioner No(s).: 1,2.
None
for Respondent No(s).: 1, 2,
3,
4,5.
==============================================================
CORAM
:
HONOURABLE
MR.JUSTICE B.J.SHETHNA
and
HONOURABLE
MR.JUSTICE M.C.PATEL
Date
: 23/08/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE B.J.SHETHNA)
.
The
claim in the suit was less than Rs.5 lakhs, therefore, in view of the
Gujarat Civil Courts Act, 2005, coming into force with effect from
9.5.2005, the office is required to transfer this Appeal and Civil
Application to the District Court, Bhavnagar. Accordingly, while
disposing of this Appeal and Civil Application, which are pending
before this Court, the office is directed to transfer this Appeal and
Civil Application to the District Court, Bhavnagar, at the earliest.
R & P, if any, received, be sent down forthwith to the District
Court, Bhavnagar, along with Appeal. Accordingly, this Appeal and
Civil Application are disposed of here.
(B.J.SHETHNA,
J.)
(M.C.PATEL,
J.)
sas
Top