High Court Patna High Court - Orders

Rama Nand Yadav @ Chaudhary vs The State Of Bihar &Amp; Ors on 24 January, 2011

Patna High Court – Orders
Rama Nand Yadav @ Chaudhary vs The State Of Bihar &Amp; Ors on 24 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.1291 of 2006
            RAMA NAND YADAV @ CHAUDHARY @ RAMAND CHAUDHARY, SON
OF LATE SUBH NARAIN CHAUDHARY, RESIDENT OF VILLAGE- PATHAR DAI, POST
OFFICE AND POLICE STATION- JIRADAI, DISTRICT- SIWAN :--- PETITIONER .
                                            Versus
            1. THE STATE OF BIHAR
            2. VIDYARTHI YADAV.
            3. RAGHO YADAV.
            4. MAHENDRA YADAV, 2,3,4 SONS OF LATE PARMA YADAV.
            5. COLLECTOR YADAV
            6. DAROGA YADAV, 5,6 SONS OF RAM BRAI YADAV.
            NOS. 2 TO 6 ARE RESIDENT OF VILLAGE- PATHAR DAI, POST OFFICE
            AND POLICE STATION- JIRADAI, DISTRICT- SIWAN :--- RESPONDENTS.
                                          -----------

2. 24.01.2011. Heard learned counsel for the

petitioner and the State.

2. Petitioner-plaintiff is aggrieved by

the order dated 01.08.2003 passed by

Munsif, 1st, Siwan in Title Suit No. 219 of

2001, Annexure-1, whereunder court below

has refused the prayer of the petitioner to

amend the plaint incorporating the incident

which took place over the lands-in-question

during the pendency of the suit between

28.01.2003-30.01.2003 and the bamboo

clumps, drain was removed therefrom.

3. Without interfering with the order

impugned, it is directed that the court below

should reconsider the submission of the

plaintiff to amend the plaint in the light of the

provisions contained in proviso to Section 34
-2-

of the Specific Relief Act, 1963 on the

undertaking of the petitioner that he shall

pay ad valorem court fee. Necessary order on

such request be passed by the court below

after hearing the defendants. Suit is of the

year 2001, in the circumstances, the court

below should not only reconsider the matter

within one month from the date of receipt of

this order but also ensure that in case relief

of amendment is allowed, the ad valorem

court fee is paid by the petitioner within

another one month. In any case the court

below will proceed with the matter so as to

conclude the suit within six months by

delivering judgment in the matter.

                 4.    The     writ    application     is,

         accordingly, disposed of.




                                      (V.N.Sinha,J.)
P.K.P.