Gujarat High Court High Court

State vs Ramsing on 14 September, 2010

Gujarat High Court
State vs Ramsing on 14 September, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/203/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 203 of 2009
 

With


 

CIVIL
APPLICATION No. 8238 of
2009 
=========================================================

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

RAMSING
PUNJABHAI BHAGORA & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Appellant(s) : 1 - 2. 
NOTICE SERVED for Defendant(s) : 1 - 3. 
MS
MARIYA M DALAL for Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 14/09/2010  
 
ORAL ORDER

Order
in Appeal :-

It
is submitted by learned advocate Ms. M.M. Dalal that she is
withdrawing her appearance qua respondent No.3 and she will take
necessary steps for the same.

Heard
the learned advocates appearing for the parties at length. The
following substantial question of law arises for determination of the
Court :-

[i] Whether
the judgment and decree of both the lower courts are sustainable in
eye of law in view of the contentions raised in written statement
Exh.74?

[ii] If
the property is entered in the name of the government as evacuee
property then whether the Civil Court has jurisdiction to try the
suit?

In
view of the above, the appeal is admitted.

Order
in Civil Application :-

NOTICE
returnable on 7th October, 2010.

[M.D.SHAH,
J.]

mrpandya

   

Top