High Court Rajasthan High Court

Deewan Singh vs Mohan Lal & Ors on 21 October, 2009

Rajasthan High Court
Deewan Singh vs Mohan Lal & Ors on 21 October, 2009
    

 
 
 

 In the High Court of Judicature for Rajasthan
At Jaipur Bench, Jaipur

O R D E R

In

S.B. Civil Revision Petition No.78/2009
Deewan Singh Vs. Madan Lal and another

Date          Of            Order        ::   21st October, 2009

Hon'ble Mr. Justice Jitendra Ray Goyal

Mr. V.L. Mathur, for petitioner.
Mr. Raj Kamal Gaur, for respondent no.1.
...........
By The Court :-

This revision petition under section 115 of the Code of Civil Procedure has been filed by the petitioner against the order dated 14/5/2009 passed by Additional District Judge (Fast Track) No.1, Dholpur in Civil Suit No.34/2008 whereby the application filed by the defendant Madan Lal under Order 26 Rule 10A of the Code of Civil Procedure has been allowed and disputed document Ex.1 has been permitted to be compared and examined by the handwriting expert.
Heard learned counsel for the parties on the point of admission and perused the impugned order.
The impugned order is of interlocutory nature, therefore, in my considered opinion, revision petition under section 115 of the Code of Civil Procedure is not maintainable.
Learned counsel for the petitioner submitted that he may be permitted to file a writ petition against the impugned order. In this regard, suffice is to say that he may do so in accordance to law.
Accordingly, this revision petition along with the stay application is dismissed at the admission stage.

(J.R. Goyal),J.

VS Shekhawat/-

Jr. P.A.

D6