High Court Patna High Court - Orders

Awadesh Prasad vs Om Prakash Prasad & Ors on 22 September, 2011

Patna High Court – Orders
Awadesh Prasad vs Om Prakash Prasad & Ors on 22 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.14282 of 2010
                                           Awadesh Prasad
                                                 Versus
                                    Om Prakash Prasad & Ors
                                        ----------------------

02/ 22.09.2011 Heard Mr. Gyanand Shukla, learned counsel appearing

on behalf of the petitioner.

The writ petition has been field for quashing the order

dated 1.6.2010 passed by the Sub-Judge Ist, Bettiah, West

Champaran in Partition Suit No. 5 of 1999, whereunder the learned

court below has debarred the defendant-petitioner from filing his

written statement.

Brief facts of the matter is that the partition suit was

filed by the respondent no. 1 giving rise to Partition Suit No. 5 of

1999 seeking 1/6th share in the property. The defendant-petitioner

did appear in the case. The parties to the suit proceedings filed a

compromise petition on 12.7.2001. It is the case of the petitioner

that even while the said compromise petition filed by the petitioner

and the plaintiff respondent no. 1 remained pending without any

final order being passed thereon, an order was passed on 10.1.2003

debarring the petitioner from filing written statement. The

defendant-petitioner soon thereafter filed a written statement on

22.1.2003 and also filed an application for recall of the order dated

10.1.2003. The said petition was rejected by the court below on

15.5.2008, inter alia, on grounds of there being absence of sufficient

reason for making the said prayer. The petitioner filed a second

petition after removing the said deficiency and provided the reason
2

under which he was delayed in filing the written statement and

which petition filed on 9.8.2008 has been rejected by the impugned

order dated 1.6.2010. The petitioner thus is aggrieved not only by

the order dated 1.6.2010, whereby the second application for recall

of the order dated 10.1.2003 has been rejected but also by the

earlier order rejecting such prayer passed on 15.5.2008 as also the

order dated 10.1.2003 debarring the defendant-petitioner from filing

written statement.

Considering the circumstances that the order dated

10.1.2003 and the order dated 15.5.2008 have not been challenged

in the present proceedings, learned counsel for the petitioner seeks

permission to challenge the same by filing an interlocutory

application. He may do so.

As prayed, put up on 20.10.2011 retaining its position.

(Jyoti Saran, J.)
S.Sb/-