Gujarat High Court Case Information System
Print
SA/129/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 129 of 2011
=========================================
RATILAL
MAFATBHAI PATEL - Appellant(s)
Versus
BACHUBHAI
@ RASIKBHAI CHUNILAL PATEL & 2 - Defendant(s)
=========================================Appearance
:
MR GM AMIN for Appellant(s) :
1,
MR DP KINARIWALA for Defendant(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 22/07/2011
ORAL
ORDER
Heard
Mr.G.M.Amin learned advocate for the appellant and Mr.D.P.Kinariwala
learned advocate for the respondent.
Having
heard the learned advocates for the respective parties the Court is
of the view that the matter requires consideration. Hence, ADMIT. The
following substantial questions of law arise for determination by
this Court:
Whether
on the facts and in circumstances of the case, the First Appellate
Court was justified in holding that appellant-plaintiff is not the
owner of the land in question?
Whether
on the facts and in circumstances of the case, the findings of fact
recorded by the First Appellate Court are contrary to the evidence
on record and as such, perverse.
The
above referred two questions would cover all the five questions
proposed by the appellant.
(HARSHA
DEVANI, J.)
(ashish)
Top