Gujarat High Court
Vallabhbhai vs Unknown on 18 September, 2008
Gujarat High Court Case Information System
Print
CRA/16020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 160 of 2008
=========================================================
VALLABHBHAI
PARSHOTTAMBHAI MISTRI & 1 - Applicant(s)
Versus
CHIMANLAL
MAGANBHAI PANCHAL & 7 - Opponent(s)
=========================================================
Appearance
:
MR
JB PARDIWALA for
Applicant(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7
None for Opponent(s) : 1,1.2.1 - 2, 2.2.1, 2.2.2,2.2.3 - 3,
3.2.1, 3.2.2,3.2.3 - 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, 5.2.5,5.2.6 - 6, 6.2.1, 6.2.2, 6.2.3,6.2.4 - 7, 7.2.1,
7.2.2, 7.3.1, 7.3.2,7.3.3 - 8, 8.2.1, 8.2.2, 8.2.3, 8.2.4,
8.2.5,8.3.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/09/2008
ORAL
ORDER
Learned
advocate Shri Pardiwala for the applicants submitted that in
paragraph-3 of the suit, the plaintiffs have stated inter-alia that
the family property was illegally partitioned on 27.10.1957. He
therefore, submitted that suit was ex-facie barred by limitation
despite which learned Judge rejected the application of the
applicants under Order 7 Rule 11 of the Civil Procedure Code.
Issue
notice returnable on 10.10.2008.
(Akil
Kureshi,J.)
(raghu)
Top