Gujarat High Court High Court

Manjulaba vs Mayank on 19 October, 2011

Gujarat High Court
Manjulaba vs Mayank on 19 October, 2011
Author: Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/377/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 377 of 2011
 

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

 

MANJULABA
RAJENDRASINH JADEJA - Appellant(s)
 

Versus
 

MAYANK
SADHU PATEL THROUGH POA SANJAYBHAI K PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 MR PP MAJMUDAR for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
None for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 19/10/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Majmudar for the appellant.

The
respondent plaintiff has challenged sale deed, executed by the
defendant no. 2 as Power of Attorney Holder to defendant no. 1. It
appears from the impugned order that the appellant was in possession
of the suit land and the order is passed on the premise that
appellant had no legal title and act of respondent no. 2 is illegal.
Hence, matter requires consideration. Admit.

(BANKIM.N.MEHTA,
J)

asma

   

Top