Gujarat High Court High Court

Patel vs Rajput on 4 August, 2011

Gujarat High Court
Patel vs Rajput on 4 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/242/1991	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 242 of 1991
 

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


 

PATEL
ISHWARLAL SHIVRAM & 1 - Appellant(s)
 

Versus
 

RAJPUT
ADAJI MEGHAJI HEIRS OF DECEASED RAJPUT TAKHAJI M & 4 -
Defendant(s)
 

=========================================================
 
Appearance : 
MR
RC JANI for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.2,2.2.3 None for
Appellant(s) : None for Petitioner No(s).: for Appellant(s) : 2, 
MR
PRAKASH K JANI for Defendant(s) : 1, 
None for Defendant(s) : 2 -
3, 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5, 3.2.6,3.2.7 - 4, 4.2.1, 4.2.2,
4.2.3,4.2.4 - 5, 5.2.1, 5.2.2, 5.2.3,5.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 04/08/2011 

 

 
ORAL
ORDER

This
Court while admitting the matter had framed the following substantial
questions of law:-

(1)

Whether in the facts and circumstances of the case construction of
the documents dated 12/5/55 by the lower Court and more particularly
condition as regards payment of money in 26th year is
right in view of the decisions reported in AIR 1961 Madras 276, AIR
1950 Fedral Court 38, AIR 1963 SC 1182, AIR 1967 SC 869, AIR 1977 SC
1005, AIR 1980 Calcutta 5.”

The
learned counsel for the appellant requests for time to enable him to
produce on record the document dated 12.05.1955. S.O. to 11.08.2011.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top