IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1004 of 2008
GIRISH PRASAD SINGH & ORS
Versus
NIRMALA DEVI & ANR
-----------
2 14/7/2008 Heard counsel for the petitioners.
The discretion exercised by the court
below refusing appointment of pleader commissioner
cannot be interfered with by this Court by
differing with the opinion of the court below.
There is no jurisdictional error in the
impugned order, and therefore, this application is
dismissed.
( Mihir Kumar Jha, J. )
Abhay Kumar