High Court Patna High Court - Orders

Harilal Sah vs The State Of Bihar & Anr on 27 June, 2011

Patna High Court – Orders
Harilal Sah vs The State Of Bihar & Anr on 27 June, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.343 of 2011
          HARILAL SAH SON OF LATE DAROGA SAH, RESIDENT OF MAUZA
          KUNWAR BINGURAG, P.O. HAJIPUR, P.S. GANGA BRIDGE, DISTT.
          VAISHALI                              ............ PETITIONER
                                           Versus
          1.THE STATE OF BIHAR THROUGH D.M. VAISHALI
          2. CIRCLE OFFICER, HAJIPUR, VAISHALI
                                                   ......... RESPONDENTS
                                         -----------

2 27.6.2011 The petitioner seeks quashing of the order dated

27.9.2010 passed by the learned 1st Sub Judge V, Hajipur,

Vaishali in Title Suit No.517 of 2007 whereby the petition for

appointment of Survey Knowing Pleader Commissioner has

been rejected.

It appears that the trial court has rejected the petition

on the ground that the issue has not yet been framed.

Having considered the facts and circumstances of the

case, I do not find any infirmity in the impugned order. The

petition filed by the petitioner in the learned court below was

pre-matured. He can file the same at an appropriate stage, which

would be considered on its own merit. The instant writ petition

is dismissed.

(S.P.Singh,J)
KHAN