Rajasthan High Court – Jodhpur
Om Prakash & Ors vs Shri Ram Gopal & Ors on 24 July, 2008
S.B. CIVIL SECOND APPEAL NO.175/2007
Om Prakash & Ors. Vs. Shri Ram Gopal & Ors.
Date of order : 24th July, 2008
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. D.K. Sharma for Mr. Himanshu Maheshwari for the appellant.
---------
1. Heard learned counsel.
2. This second appeal arises out of the concurrent findings
of two courts below rejecting the suit filed by sons for cancellation of
sale deed executed by the father.
3. It has been found by the learned courts below that to
meet the finance needs of the family including education of children,
said father in the capacity of Karta of the family had to sell the part of
the property including the shop in question and, therefore, his right to
sell the shop could not be questioned by the sons and thus, rejected
the said suit.
3. Having heard learned counsel and perused the impugned
judgment, this Court finds no substantial question of law arising in
the matter.
4. The second appeal filed by the appellant is misconceived
and devoid of merit. The same is accordingly dismissed.
5. A copy of this judgment be sent to the respondents.
[ DR. VINEET KOTHARI ], J.
item No.28
babulal/-