Gujarat High Court High Court

Shaikh vs Moulana on 17 July, 2008

Gujarat High Court
Shaikh vs Moulana on 17 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SA/155/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 155 of 2008
 

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

 

SHAIKH
HABIBI IMAM KALU & 1 - Appellant(s)
 

Versus
 

MOULANA
MIJANURAHEMAN DAVUDKHAN PATHAN - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Appellant(s) : 1
- 2. 
None
for Defendant(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 17/07/2008 

 

 
ORAL
ORDER

ADMIT.

The following substantial
questions of law arises from this appeal.

[1] Whether the Lower
Appellate Court has taken a correct view in denying the claim of the
adverse possession of the present appellant? As the appellant’s
possession of the Suit property is of more than 14 years and that too
within the knowledge of the land owners.

[2] Whether the Lower
Appellate Court is right in accepting the case of the second
purchaser i.e. Moulana Mizanurraheman, when it is established by the
evidence that the first purchaser was also not having any possession
of the suit property and of any such transaction where possession is
not delivered cannot be said to be transfer of property in the eye of
Law?

[3] Whether Lower
Appellate Court was correct in brushing aside the evidence of the
original owner through whom the actual possession was delivered to
the present appellant?

[K.S. JHAVERI, J.]

/phalguni/

   

Top