Gujarat High Court High Court

Krunalbhai vs Kailashben on 8 October, 2010

Gujarat High Court
Krunalbhai vs Kailashben on 8 October, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/209/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 209 of 2010
 

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

 

KRUNALBHAI
A DESAI & 4 - Appellant(s)
 

Versus
 

KAILASHBEN
MUKESHBHAI PATEL & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
KV SHELAT for
Appellant(s) : 1 - 5. 
None for Defendant(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3, 2.2.4,2.2.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 08/10/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr. Shelat for the appellants and learned advocate
Mr. Prasad N. Bhatt for the respondents.

2. It
is stated that respondent Nos.2/1 to 2/4 have also filed second
appeal being Second Appeal No.184 of 2009 and the same has been
admitted by order dated 12.7.2010.

3. This
second appeal is admitted on the following substantial
questions of law:-

A. Whether
in the facts and circumstances of the case, the first appellate Court
committed error in passing decree in favour of the plaintiff in
absence of challenge of registered sale deed executed in favour of
the present appellants?

B. Whether
in the facts and circumstances of the case, the decree passed by the
first appellate Court with regard to survey No.928/1 is binding to
the appellants, as they were not the parties to the proceedings?

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top