High Court Jharkhand High Court

Sriniwas Sahu vs Md.Yasin & Ors. on 25 July, 2011

Jharkhand High Court
Sriniwas Sahu vs Md.Yasin & Ors. on 25 July, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                          S.A. No. 376 of 2005

           Sriniwas Sahu              ...    ....Appellants

                              Vs.
            Md. Yasin and others      ....   ....Respondents

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Appellant:         Mr. V. Shivnath
           For the Respondents:       Mr.

7/25.07.2011

: This appeal will be heard on the following substantial
questions of law:-

(a) Whether the sale deed ( Ext.-4) can be declared invalid for
1/ 2 portion of the land on the basis of an agreement
( Ext.-6) which was not signed by the Vendee(defendant)?

(b) Whether the suit is barred by law of limitation?”

Issue notice to the respondents under registered post with A/D
as well as by ordinary process for which requisites etc must be filed
within one week, failing which this memo of appeal shall stand
dismissed without further reference to a Bench.

Call for the lower court records.
I.A. No. 3050 of 2005 will be heard after receipt of the lower
court records.

( Prashant Kumar,J.)

Sharda/-