Citation : 2021 Latest Caselaw 5196 UK
Judgement Date : 16 December, 2021
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
16.12.2021 SA No.110 of 2021
Hon'ble Alok Kumar Verma, J.
This Second Appeal has been filed against the judgment and decree dated 24.09.2021, passed by the learned First Additional District Jugde, Haridwar in Civil Appeal No.23 of 2015, "Yameen vs. Mohammad Iliyas and Others", arising out of judgment and decree dated 28.02.2015, passed by the learned Additional Civil Judge (Sr. Div.), Haridwar in Original Suit No.159 of 2008, "Mohammad Iliyas and Others vs. Yameen".
By the impugned judgment and decree, the learned Appellate Court dismissed the civil appeal of the appellant and confirmed the judgment and decree dated 28.02.2015, passed by the learned trial court.
Heard Mr. Arvind Vashisth, learned Senior Advocate assisted by Mr. Imran Ali Khan, learned counsel holding brief of Mr. Vivek Pathak, learned counsel for the appellant.
In the facts and circumstances of the case, it seems appropriate to summon the lower court record before passing any order on the admission.
Summon the lower court record. List this case on 03.01.2022.
(Alok Kumar Verma, J.) 16.12.2021
JKJ/Neha
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!