Gujarat High Court High Court

Kumbhar vs Rabari on 23 March, 2011

Gujarat High Court
Kumbhar vs Rabari on 23 March, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/13/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 13 of 2011
 

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

 

KUMBHAR
JAYANTIBHAI SOMABHAI KACHRABHAI PRAJAPATI - Appellant(s)
 

Versus
 

RABARI
SAHARBHAI LEELABHAI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RAKESH R PATEL for
Appellant(s) : 1, 
None for Defendant(s) : 1, 3, 
MR PS CHAUDHARY
for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 23/03/2011 

 

 
ORAL
ORDER

Heard
learned advocate Mr. D.C. Dave for learned advocate Rakesh Patel for
the appellant and learned advocate Mr. P.S. Chaudhary for the
respondents.

The
Second Appeal is admitted on the following substantial question of
law.

(1) Whether
the possession simpliciter in respect of any property without any
intention to hold the same adverse to the title of the true owner
thereof is sufficient for claiming ownership over such property by
adverse possession?

(BANKIM
N. MEHTA, J)

(pkn)

   

Top