IN THE HIGH COURT OF JHARKHAND AT RANCHI
S.A. No. 376 of 2005
Sriniwas Sahu ... ....Appellants
Vs.
Md. Yasin and others .... ....Respondents
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Appellant: Mr. V. Shivnath
For the Respondents: Mr.
7/25.07.2011
: This appeal will be heard on the following substantial
questions of law:-
(a) Whether the sale deed ( Ext.-4) can be declared invalid for
1/ 2 portion of the land on the basis of an agreement
( Ext.-6) which was not signed by the Vendee(defendant)?
(b) Whether the suit is barred by law of limitation?”
Issue notice to the respondents under registered post with A/D
as well as by ordinary process for which requisites etc must be filed
within one week, failing which this memo of appeal shall stand
dismissed without further reference to a Bench.
Call for the lower court records.
I.A. No. 3050 of 2005 will be heard after receipt of the lower
court records.
( Prashant Kumar,J.)
Sharda/-