Gujarat High Court High Court

Bhimabhai vs Raghavbhai on 13 May, 2011

Gujarat High Court
Bhimabhai vs Raghavbhai on 13 May, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/108/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 108 of 2011
 

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

 

BHIMABHAI
JASHMATBHAI & 3 - Appellant(s)
 

Versus
 

RAGHAVBHAI
JINABHAI - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
ANSHIN H DESAI for
Appellant(s) : 1, 1.2.1,1.2.2 - 2, 2.2.1,2.2.2 - 4, 4.2.1, 4.2.2,
4.2.3, 4.2.4,4.2.5  
None for Defendant(s) : 1,1.2.5  
MR RUTURAJ
NANAVATI for Defendant(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

Date
: 13/05/2011 

 

ORAL
ORDER

1. Admit.

Learned advocate Mr.Gaurav Darji for Mr.Ruturaj Nanavati waives
service of notice of admission for the respondents.

2. The following substantial
questions of law arise for determination of this Court:-

“1. Whether the Courts
below have materially erred in law in mis-appreciating the evidence
on record and in not holding that the suit of the plaintiff was
barred by the law of limitation as per Articles 64, 65 and 110 of the
Limitation Act?

2. Whether the Courts below
have materially erred in law in mis-appreciating the evidence on
record and in not holding that the plaintiff at his own conduct,
volition and acquiescence, accepted the position beyond the period of
12 years prior to the date of institution of the Suit?

3. Whether
the Courts below have materially erred in law in ignoring the
documents at Exhs.143 and
145 which pertained to family arrangement which had taken place
amongst the members of the family?

4. Whether the lower
Appellate Court has materially erred in law in not raising the points
of determination as contemplated under Order 41 Rule 31 of the Code
of Civil Procedure and in not giving its findings on each of the
points involved in the appeal?”

(BELA
TRIVEDI, J.)

Hitesh

   

Top