Citation : 2021 Latest Caselaw 7904 Bom
Judgement Date : 15 June, 2021
3-CAO-1211-18 1/1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CIVIL APPLICATION (CAO) NO.1211 OF 2018
IN/AND
MISC. CIVIL APPLICATION ST. NO.6609 OF 2018
IN
SECOND APPEAL NO.619 OF 2017
Ramesh s/o Fakira Yendole (Dead) Thr. LR Anjanabai wd/o Ramesh Yendole, Dhalsawangi,
Dist. Buldhana
-vs-
Gulabrao s/o Sampat Gujar, Dhad, Dist. Buldhana
---------------------------------------------------------------------------------------------------------------------------------
Office notes, Office Memoranda of Coram, appearances, Court's orders Court's or Judge's Orders. or directions and Registrar's orders.
Shri S. U. Bhuyar, Advocate for applicant.
CORAM : A. S. CHANDURKAR J.
DATE : June 15, 2021
Heard the learned counsel for the applicant and perused the grounds of review. It is submitted that in view of the observations in the judgment of the Sessions Court at Exhibit- 151 wherein the plaintiff admitted that the defendant was in possession, it is clear that the suit was not liable to be decreed.
While deciding the Second Appeal this aspect has been considered by observing that the said judgment refers to the incident that occurred in the year 2011. The suit in question was filed on 25/05/2005 and both the Courts have found the plaintiff entitled for relief. Hence I do not find any error apparent on the face of record to invoke review jurisdiction. The Applications are accordingly dismissed.
JUDGE
Asmita
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!