S.A. No. 483/08
30.06.2010
Shri A.L. Patel, learned counsel for the appellant.
Heard on the question of admission.
Having heard and perused the records alongwith the impugned
judgments this appeal is admitted on the following substantial questions of
law:-
"(a) Whether in view of the provision of Section
63 of Indian Succession Act and Section 68 of the
Evidence Act the courts below have rightly
appreciated the available evidence in holding the
Will, Ex. D-1, as alleged executed by late
Moolchand in favour of respondent no. 1 Munni Bai
to be genuine and admissible document?”
“(b) Whether the findings of courts below
holding the respondent no. 1 to be the daughter of
late Moolchand in the available set of the evidence
is sustainable under the slaw ?”
Let notice of this admission alongwith copy of substantial questions of
law, returnable within six weeks be issued to the respondents.
Necessary steps alongwith requisites of registered post be taken within
seven days, failure shall result in dismissal of this appeal automatically without
further reference to the Bench.
C c as per rules.
( U.C. Maheshwari )
Judge
bks