Gujarat High Court High Court

Chimanlal vs Sathwara on 21 July, 2008

Gujarat High Court
Chimanlal vs Sathwara on 21 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/19720/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 197 of 2007
 

With


 

CIVIL
APPLICATION No. 11328 of 2007
 

In
SECOND APPEAL No. 197 of 2007
 

 
 
=========================================================

 

CHIMANLAL
LAXMANDAS SATHWARA - Appellant(s)
 

Versus
 

SATHWARA
LAXMIBEN,WD/O JAYANTILAL CHHANALAL - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Appellant(s) : 1, 
None for Defendant(s) : 1, 
MR PRAKASH K JANI
for Defendant(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
 
ORAL
ORDER

Heard.

The following substantial questions of law arise for consideration
in the present second appeal.

Whether
the Appellate Judge was justified in considering the suit property
as an ancestral property, which was purchased by the deceased father
of the original plaintiff and more particularly, when the original
defendant had failed to submit any evidence o show the said property
as the ancestral property.

Whether
the licensee has got any right to claim possession of the suit
property when the license was terminated by a notice dated
25.03.1986.

Hence,
ADMIT.

(K.S.

JHAVERI, J.)

ORDER
IN CIVIL APPLICATION

Rule.

Mr. P.K Jani, learned advocate appearing for the respondents waives
service of notice of rule.

Heard.

Status quo to be maintained by both the sides. Rule is made
absolute accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top