High Court Jharkhand High Court

Md.Azim vs Nagendra Prasad & Ors on 10 March, 2011

Jharkhand High Court
Md.Azim vs Nagendra Prasad & Ors on 10 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI      
              W.P. (C) No. 651 of 2011

Md. Azim                                                      ...... Petitioner
                               Versus 
Nagendra Prasad & ors.                                        ...... Respondents
                              ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                              ­­­­­­­­­
For the Petitioner                    :  Mr. V. Shivnath, Sr. Advocate
                                         Mr. Rajesh Lala, Advocate
For Respondent Nos. 1 to 3            :  Mr. Indrajit Sinha, Advocate
For Respondent Nos. 7 & 8             :  Mr. Mrinal Kanti Roy, Advocate
                              ­­­­­­­­­
                th
 03/Dated: 10    March, 2011
                                    

1.

        Learned   senior   counsel   appearing   for   the   petitioner   submitted   that   the 
present   writ   petition   has   been   preferred   against   the   order   passed   by   learned 
Additional District Judge, Fast Track Court­V, Dhanbad dated 24th  July, 2010 in 
Title Appeal No. 86 of 2009, whereby the additional evidence laid by the present 
petitioner (appellant in Title Appeal No. 86 of 2009) has been ordered to be 
considered at the time of final hearing of the said appeal. 

2.      Having heard learned counsels for both sides and looking to the facts and 
circumstances of the case, it appears that:

(i)   The   mother   of   the   respondent   nos.   4,   5   and   6   has   instituted   Title 
(Eviction)   Suit   No.   24   of   1996   mainly   on   the   ground   of   default   in 
payment of rent. The suit is decreed and, therefore, the present petitioner 
has   preferred   Title   Appeal   No.   86   of   2009   before   the   lower   appellate 
court.

(ii) It further appears from the facts of the case that one of the substituted 
plaintiffs   has   entered   into   compromise   with   the   petitioner,   during   the 
pendency   of   the   title   eviction   suit.   Thus,   document   is   to   be   presented 
before   the   lower   appellate   court   and,   therefore,   the   present   petitioner 
(appellant in Title Appeal No. 86 of 2009) has preferred an application 
under Order XLI Rule 27 of the Code of Civil Procedure.

(iii)   It further appears that this application has been disposed of and it 
has been decided that the contention raised by the appellant to produce 
additional evidence will be decided at the time of final hearing of the title 
appeal.

(iv) Learned counsel for the respondents submitted that the document, 
which is presented by the petitioner (appellant in Title Appeal No. 86 of 
2009) ought  to  be  considered  as  per  Order  XLI  Rule  27 of  the  Code 
      ­2­
of Civil Procedure at the time of final hearing. To this proposition of law, 
learned   senior   counsel   for   the   petitioners   has   no   objection,   but,   it   is 
vehemently submitted by learned senior counsel for the petitioner that the 
document   presented   before   the   lower   appellate   court   ought   to   be 
considered and and it cannot be brushed aside because it is presented at 
the appellate stage.

3. In view of the aforesaid facts, the document, which is presented by the 
petitioner (appellant in Title Appeal No. 86 of 2009) i.e. compromise entered 
into between one of the plaintiffs and the petitioner shall be considered as per 
provision of Order XLI Rule 27 of the Code of Civil Procedure, at the time of 
hearing of Title Appeal No. 86 of 2009.

4. The writ petition is allowed to the aforesaid extent.

                        (D.N. Patel, J.)
Ajay