Citation : 2022 Latest Caselaw 10080 Raj
Judgement Date : 2 August, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Second Appeal No. 312/2015
Ratan Lal
----Appellant Versus Ganeshdas
----Respondent Connected With S.B. Civil Second Appeal No. 313/2015 Dhool Chand
----Appellant Versus Ganeshdas
----Respondent S.B. Civil Second Appeal No. 314/2015 Prabhu Lal
----Appellant Versus Ganeshdas
----Respondent
For Appellant(s) : Mr. Madan Lal Purohit For Respondent(s) : --
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
02/08/2022
None is present for the respondents despite service of notice.
Heard on admission.
The following substantial questions of law arises in the
present second appeal filed by the appellants.
(2 of 2) [CSA-312/2015]
"(A) Whether the first appellate court was justified in
reversing the judgment and decree passed by learned
trial court?
(C) Because finding of first appellate court are based
on misreading of evidence, hence in support of the
decision there is no legal foundation and the same is
apparently consequence of misreading of material
available and failed to consider the law point involved
in the case?"
Admit. Issue notice to the respondents.
(KULDEEP MATHUR),J 105-107 Ravi Kh/-
Powered by TCPDF (www.tcpdf.org)
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!