High Court Patna High Court - Orders

Vireshwar Jha @ Visheshwar Jha & … vs Achelal Sah on 14 July, 2011

Patna High Court – Orders
Vireshwar Jha @ Visheshwar Jha & … vs Achelal Sah on 14 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Letters Patent Appeal No.996 of 2011
                                                   In
                             Civil Writ Jurisdiction Case No. 8003 of 2011
                 ======================================================
                 1. Vireshwar Jha @ Visheshwar Jha son of Batuki Jha
                 2. Shiv Chandra Jha, son of late Kapildeo Jha and Grand son of late Batuki
                    Jha
                    Both residents of village- Rasidpur, P.S. Sheohar, District Sheohar.
                                                                        .... ....   Appellant/s
                                                       Versus
                 Achelal Sah son of Late Gulam Sah, resident of village- Rasidpur, P.S.
                 Sheohar, District Sheohar.
                                                        .... .... Respondent/s
                 ======================================================
                 Appearance :
                 For the Appellant/s     :       Mr. Tushar Vaibhav
                 For the Respondent/s        :   Mr.
                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                            and
                            HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3 14-07-2011 Learned advocate Mr. Tushar Vaibhav appearing for the

appellants is not present on call. Earlier also on 12 th July 2011 he

was not present.

This Appeal under Clause 10 of the Letters Patent arises

from the order dated 10th May 2011 made by the learned single

Judge in above C.W.J.C. No. 8003 of 2011. In the said writ

petition filed under Article 227 of the Constitution, the appellant
2

had challenged the order dated 4th December 2010 passed by the

civil court in pending Title Suit No. 2 of 2007. Under the said

order, the civil court has rejected the application of the appellant to

decide the preliminary issue of bar of res judicata.

It is evident that the writ petition was filed under Article

227 of the Constitution of India as a Revision under section 115

C.P.C. would not lie.

In our opinion, against the order made in the writ petition

arising out of civil suit, an appeal under the Letters Patent would

not lie.

The impugned order, therefore, does not warrant

interference.

The appeal is dismissed in limine.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)

B Tiwary/-

2