Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohdinsa Nabisa Gurikar (D) by LRS. Vs. Imamsa Chandas Gurikar (D) by LRS. & Ors. [4th January, 2016]
2016 Latest Caselaw 5 SC

Citation : 2016 Latest Caselaw 5 SC
Judgement Date : Jan/2016

    

Mohdinsa Nabisa Gurikar (D) by LRS. Vs. Imamsa Chandas Gurikar (D) by LRS. & Ors.

[Civil Appeal No.67 of 2016 arising out of S.L.P. (Civil) No.2562 of 2005]

Adarsh Kumar Goel, J.

1. Leave granted.

2. Heard the learned counsel.

3. It is pointed out that inspite of framing two questions in paragraph 11 of the judgment, no clear finding has been recorded on the question whether the land was re-granted in favour of the defendants for the benefit of the families of both appellants and defendants or only for defendants and whether there was earlier partition in the presence of village elders.

4. Accordingly, without expressing any view on merits, we set aside the impugned order and remand the matter to the High Court for a fresh decision in accordance with law.

5. Parties are directed to appear before the High Court on 1st February, 2016.

6. In view of the above observation, the appeal is disposed of as allowed. There shall be no order as to costs.

..............J. [ANIL R. DAVE]

..............J. [ADARSH KUMAR GOEL]

New Delhi;

4th January, 2016.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter