Gujarat High Court
Dahyabhai vs Chhaganbhai on 26 September, 2008
Gujarat High Court Case Information System
Print
SA/229/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 229 of 2008
=========================================================
DAHYABHAI
SHANKARBHAI BHOI - Appellant(s)
Versus
CHHAGANBHAI
PUNJABHAI CHAVDA & 1 - Defendant(s)
=========================================================
Appearance :
MR
YH VYAS for Appellant(s) : 1,
None
for Defendant(s) : 1 - 2, 2.2.1,
2.2.2, 2.2.3,
2.2.4,2.2.5
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 26/09/2008
ORAL
ORDER
I
have heard Mr.Y.H.Vyas, learned counsel for the appellant at a
considerable length.
The
appeal is admitted on the following substantial questions of law:
(I)
Whether the document at Exh.68 can be said to be Mortgage by
conditional sale or a sale with a condition to repurchase.
(II) Whether
the Mortgagor has a right to redeem the Mortgage after the expiry of
the period fixed for repayment of mortgage money.
(Smt.Abhilasha Kumari, J.)
(sunil)
Top