Gujarat High Court High Court

Dahyabhai vs Chhaganbhai on 26 September, 2008

Gujarat High Court
Dahyabhai vs Chhaganbhai on 26 September, 2008
Author: Abhilasha Kumari,&Nbsp;
   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