Gujarat High Court High Court

Vinodkumar vs Kamleshbhai on 9 July, 2008

Gujarat High Court
Vinodkumar vs Kamleshbhai on 9 July, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	

 
 


	 

SA/77/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 77 of 2008
 

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

 

VINODKUMAR
MOHANLAL PAGI - Appellant(s)
 

Versus
 

KAMLESHBHAI
MOHANBHAI PAGI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
SNEHA A JOSHI for
Appellant(s) : 1, 
None
for Defendant(s) : 1, 1.2.1,
1.2.2,1.2.3 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/07/2008 

 

 
 
ORAL
ORDER

Admit.

The
following substantial questions of law arise in the appeal for
consideration:

[1] Whether
the lower appellate court erred in law in interpreting section 34 of
the Specific Relief Act, 1963 read with section 41(h) in its true
spirit and manner by holding that the appellant has not prayed a
consequential/substantial relief in his plaint and in absence of
consequence relief, no declaratory relief can be granted in favour
of the appellant?

[2] Whether
the lower appellate court below erred in considering the question
whether the suit is barred by the provisions of section 41(h) of the
Specific Relief Act?

[K.S.

JHAVERI, J.]

CIVIL
APPLICATION NO.3898 OF 2008

Rule
returnable on 6th August 2008. Ad interim relief in
terms of para 5(C).

[K.S.

JHAVERI, J.]

ar