High Court Patna High Court - Orders

Rama Nand Prasad Roy &Amp; Ors vs Ram Niwas Malni &Amp; Ors on 4 July, 2008

Patna High Court – Orders
Rama Nand Prasad Roy &Amp; Ors vs Ram Niwas Malni &Amp; Ors on 4 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   SA No.297 of 2000
                           RAMA NAND PRASAD ROY & ORS
                                          Versus
                               RAM NIWAS MALNI & ORS
                                        -----------

05 04.07.2008 Heard learned counsel for the appellants.

This appeal will be heard. Admit.

Following substantial questions of law arise for

consideration in this appeal :-

(i) Whether the suit suffered from the defect of

non-joinder of necessary parties i.e. two

brothers of plaintiff no.1 and the impugned

judgments and decree of the learned courts

below are also vitiated due to non-

consideration of the said question, which was

specifically taken up by defendant no.1 in his

written statement ?

(ii) Whether the learned courts below proceeded

on baseless assumption that the partition had

taken place between sons of the recorded

tenant Lila Raut although there was no

material to prove the same and the

presumption was against the specific provision

of Hindu Law applicable to Miktakshra

School?

(iii) Whether Exts.3 series produced by the

plaintiffs themselves show that the vendor of
-2-

the plaintiffs, namely Maheshwari Devi had no

title over the suit land but the said documents

were completely ignored by the learned courts

below ?

(iv) Whether the claim of the defendants regarding

right, title and interest would be legally

assumed without considering the death

certificate (Ext. H) issued by the authority with

respect to the death of their vendor ?

Issue notice to the respondents under ordinary process on

Talbana etc. being filed within one week, failing this, this appeal shall

stand dismissed without further reference to a Bench.

Call for the records of learned courts below. .

MPS/                             ( S. N. Hussain, J. )