Gujarat High Court
Chimanbhai vs Aiyubbhai on 20 October, 2010
Gujarat High Court Case Information System
Print
SA/99/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 99 of 2009
With
CIVIL
APPLICATION No. 2654 of 2009
In
SECOND APPEAL No. 99 of 2009
=========================================================
CHIMANBHAI
CHHOTABHAI PATEL - Appellant(s)
Versus
AIYUBBHAI
JAMALBHAI VOHRA & 3 - Defendant(s)
=========================================================
Appearance
:
MR
MRUGEN K PUROHIT for
Appellant(s) : 1,
NOTICE SERVED BY DS for Defendant(s) : 1 - 4.
MR
NIRAV C THAKKAR for Defendant(s) : 1,
MR GULSHAN N NASHA for
Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 20/10/2010
ORAL
ORDER
Heard
learned advocates for the parties. The Second Appeal is admitted on
the following substantial question of law:
“Whether
in the facts and circumstances of the case, the Courts below
committed error in granting specific performance of unregistered
document?”
C.A.
NO. 2654 OF 2009:
Rule
returnable on 10.12.2010. Learned advocate Mr. N.C. Thakkar waives
service of rule for opponent No. 1. Meanwhile, ad-interim relief in
terms of para 4(B) is granted.
(BANKIM
N. MEHTA, J)
(pkn)
Top