IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9178 of 2011
VISHWA NATH SHARMA
Versus
VIJAY KUMAR SHARMA & ORS
-----------
02. 23.06.2011. Heard the learned counsel for the
petitioner.
This writ application has been filed against
the order dated 01.12.2010 passed by learned
Subordinate Judge IVth, Ara in Title Suit No.252 of
1996 by which the petition filed on behalf of
petitioner 1st set to take the deed of Yadasht
Batward has been rejected.
From perusal of the impugned order, it
appears that learned Court below has assigned
good reasons for not allowing the prayer of the
petitioner. Accordingly, I find no reason to
interfere with the order passed by the Court below
in exercise of jurisdiction under Article 227 of the
Constitution of India. Accordingly, this writ
application is dismissed.
Sanjeev/- (Mungeshwar Sahoo,J.)