Gujarat High Court High Court

Jatashanker vs Jeshanker on 5 April, 2011

Gujarat High Court
Jatashanker vs Jeshanker on 5 April, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/53/1991	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 53 of 1991
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
 
 
=======================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

JATASHANKER
CHANDRASHANKER JOSHI - Appellant(s)
 

Versus
 

DURGABEN,
W/O OF CHANDRASHANKER
 

JESHANKER
JOSHI & 4 - Defendant(s)
 

=======================================================
Appearance : 
MR 
UDAY VYAS for MR BHARAT J
SHELAT for Appellant(s): 1, 
None for Defendant(s) : 1, 
MRS
KETTY A MEHTA for Defendant(s) : 1.2.1 - 5. 
RULE SERVED for
Defendant(s) : 1.2.2
 
=======================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 05/04/2011
 

ORAL
JUDGMENT

The
present Second Appeal has been filed by the appellant-original
plaintiff, wherein following substantial questions of law have been
framed :-

“(1) Whether
the right of air and light acquired by the plaintiff either by
express or implied grant or constructive grant can be curtailed
and/or extinguished by the defendants-respondents?

(2) Whether
by complete closure of the door and ventilators and the apertures by
the defendants, there will be substantial diminition of air and
light?

(3) Whether
the Courts below erred in holding that the kitchen of the property of
the plaintiff will receive sufficient air and light from 2′ hole in
the wall constructed by the respondents. and whether the said hole
will remain open in future for all times to come and whether it can
be considered to be sufficient?

(4) The
Courts below have misread and misinterpreted the registered deed of
reconveyance, dated 11-8-1941 at Ex.49.

(5) Whether
the case of the plaintiff is governed by section 33 or section 60 of
the Easement.”

Learned
counsel, Mr.Uday Vyas appearing for learned counsel, Mr.B.J. Shelat
states that he has no instruction and inspite of efforts, he has not
received any instruction.

In
the circumstances, the present Second Appeal stands disposed of as
having become infructuous.

Liberty
to revive in case of difficulty.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top