IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.915 of 2010
MUNNILAL CHAUDHARY D/O BUJHAWAN CHAUDHARY OF VILLAGE
BAKHARI TOLA, NONIMAL, P.S. RAJEPUR, DISTRICT EAST CHAMPARAN,
PRESENT ADDRESS VILLAGE KASBA MEHSI, P.S. (RESPONDENT IN THE
COURT BELOW) ..... APPELLANT
Versus
1. SMT. KUSUMI DEVI WIFE OF LATE VISHWANATH CHAUDHARY, D/O
RAMCHANDRA CHAUDHARY, RESIDENT OF VILLAGE BAKHARI TOLA,
NONIMAL, P.O. NONIMAL, P.S. RAJEPUR, DISTRICT EAST
CHAMPARAN, AT PRESENT ADDRESS OF KASBA, MEHSI, DISTRICT
EAST CHAMPARAN (APPELLANT IN THE COURT BELOW)
2. PUNAM KUMARI MINOR DAUGHTER OF LATE VISHWANATH
CHAUDHARY OF VILLAGE KASBA MEHSI, P.O. AND P.S. MEHSI,
DISTRICT EAST CHAMPARAN
3. SUPERINTENDENT R.M.S.U. DIVISION MUZAFFARPUR RAILWAY
MAIL SERVICE DIVISION MUZAFFARPUR, P.S. MUZAFFARPUR,
DISTRICT MUZAFFARPUR (RESPONDENTS IN THE COURT BELOW)
.... RESPONDENTS
-----------
3. 6.12.2010 The appellant is aggrieved by the order/judgment
dated 27.3.2010 passed by the Additional District Judge,
F.T.C.4th, East Champaran, Motihari in Certificate case
No.17 of 1998 granting succession certificate to respondent
no.2 i.e. Punam Kumari. The appellant is also aggrieved by
the observations made in the judgment whereby he has
decided the question finally.
In my view all the other extraneous observations
can be ignored since there is no doubt that the respondent
no.2 is the class I heir of the deceased.
In view of such, this appeal is dismissed.
Narendra/ ( Anjana Prakash, J. )