Gujarat High Court
Patel vs Rajput on 4 August, 2011
Gujarat High Court Case Information System
Print
SA/242/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 242 of 1991
=========================================================
PATEL
ISHWARLAL SHIVRAM & 1 - Appellant(s)
Versus
RAJPUT
ADAJI MEGHAJI HEIRS OF DECEASED RAJPUT TAKHAJI M & 4 -
Defendant(s)
=========================================================
Appearance :
MR
RC JANI for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.2,2.2.3 None for
Appellant(s) : None for Petitioner No(s).: for Appellant(s) : 2,
MR
PRAKASH K JANI for Defendant(s) : 1,
None for Defendant(s) : 2 -
3, 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5, 3.2.6,3.2.7 - 4, 4.2.1, 4.2.2,
4.2.3,4.2.4 - 5, 5.2.1, 5.2.2, 5.2.3,5.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 04/08/2011
ORAL
ORDER
This
Court while admitting the matter had framed the following substantial
questions of law:-
(1)
Whether in the facts and circumstances of the case construction of
the documents dated 12/5/55 by the lower Court and more particularly
condition as regards payment of money in 26th year is
right in view of the decisions reported in AIR 1961 Madras 276, AIR
1950 Fedral Court 38, AIR 1963 SC 1182, AIR 1967 SC 869, AIR 1977 SC
1005, AIR 1980 Calcutta 5.”
The
learned counsel for the appellant requests for time to enable him to
produce on record the document dated 12.05.1955. S.O. to 11.08.2011.
[K.S.
JHAVERI, J.]
/phalguni/
Top