Gujarat High Court
Shivji vs Shvji on 10 July, 2008
Gujarat High Court Case Information System
Print
FA/1316/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1316 of 1997
=========================================================
SHIVJI
KHIMJI HIRANI - Appellant(s)
Versus
SHVJI
NATHA PATEL & 2 - Defendant(s)
=========================================================
Appearance
:
MR
SANDEEP N BHATT for
Appellant(s) : 1,
MR
YS MANKAD for
Defendant(s) : 1,
NOTICE
SERVED for
Defendant(s) : 2
- 3.
=========================================================
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),
Kutch at Bhuj, 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