Gujarat High Court Case Information System
Print
SA/79/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No.79 of 2011
=========================================
NAVNEET
RATILAL SHAH & 1 - Appellant(s)
Versus
BHAIRAVSINH
JALAMSINH RAJPUT - Defendant(s)
=========================================
Appearance:
MR
JAYRAJ CHAUHAN for
Appellant(s): 1 - 2.
MR HARSHADRAY A DAVE for Defendant(s):
1,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 12/07/2011
ORAL
ORDER
1. Heard
Mr. Jayraj Chauhan, learned advocate for the appellants.
2. Admit.
The following substantial questions of law arise for determination:-
Whether
on the facts and in the circumstances of the case, the Appellate
Court was justified in holding that the requirements of a statutory
notice under section 12(2) of the Bombay Rents, Hotel and Lodging
House Rates Control Act, 1947 had not been satisfied?
Whether
on the facts and in the circumstances of the case, the Appellate
Court was justified in holding that the respondent had deposited the
arrears of rent as contemplated under sub-section (3) of section 12
of the Bombay Rents, Hotel and Lodging House Rates Control Act,
1947?
(
Harsha Devani, J. )
hki
Top