Gujarat High Court High Court

Panchiben vs Savjibhai on 3 December, 2010

Gujarat High Court
Panchiben vs Savjibhai on 3 December, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/165/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 165 of 2010
 

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

 

PANCHIBEN
RUDABHAI RAIYANI - Appellant(s)
 

Versus
 

SAVJIBHAI
HARJIBHAI RAIYANI - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RR TRIVEDI for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8 MR BHAVESH P TRIVEDI for Appellant(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,1.2.8  
MR CL SONI for
Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 03/12/2010 

 

 
ORAL
ORDER

1. Having
heard learned advocate Mr.Bhavesh Trivedi for the appellants and
learned advocate Mr.C.L. Soni for the respondent, who appears on
caveat, the present Second Appeal is admitted.

2. Following
substantial questions of law are framed for the determination of this
Court in present Second Appeal:

“(a) Whether
the suit filed by the plaintiff is barred by limitation ?

(b) Whether
document which is not read over or explained to illiterate person can
be said to be duly executed. ?

(c) Whether
without examining the person who has identified the thump impression
the execution can be proved. ?

(d) Whether
in facts and circumstances of the case the contents of the sale deed
No.611 can be said to have been proved. ?

(e) Whether
execution of document is required to be proved when it is a
registered document. ?

(f) Whether
in view of S.47 of Registration Act the Suit filed by the plaintiff
was with in the period of limitation. ?”

(RAJESH
H.SHUKLA, J.)

rakesh/

   

Top