Gujarat High Court Case Information System
Print
FA/3122/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3122 of 1997
=========================================================
RD
SHAH & 2 - Appellant(s)
Versus
MADHUBEN
RAMESHCHANDRA SHAH & 4 - Defendant(s)
=========================================================
Appearance
:
MR
RAJNI H MEHTA for
Appellant(s) : 1 - 3.
MR JD AJMERA for Defendant(s) : 1,
MR HD
VASAVADA for Defendant(s) : 2, 5,
None for Defendant(s) : 3,
MS
MEGHA JANI for Defendant(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/11/2010
ORAL
ORDER
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 judgment and decree of a Civil
Judge (S.D.) in a suit valued less then Rs.5 lacs. The Registry is,
therefore, directed to transfer present appeal to the District Court
concerned, at the earliest, along with record and proceedings of the
Trial Court, lying before this Court. For the purpose of this Court,
this appeal stands disposed of. Record and Proceedings, if called
for, be sent back. Copy of this order shall be kept in each matter.
(K.S.JHAVERI,
J.)
(ila)
Top