IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 625 of 2011
Ram Chandra Prasad Gupta ...... Petitioner
Versus
Kaushalya Devi and another ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. Birendra Kumar, Advocate
For the Respondents :
th
04/Dated: 28 March, 2011
1.
Learned counsel appearing for the petitioner has argued out the case in
much detail and at great length and submitted that once the document,
namely, the death certificate of the mother of the present petitioner is already
exhibited, it can never be deexhibited. There is no such provision for de
exhibiting the already exhibited document and, hence, the impugned order
deserves to be quashed and set aside.
2. Though the respondents are served, nobody appears on their behalf.
Notice was issued by this Court on 9th February, 2011. Now, an affidavit dated
28th February, 2011 has been filed by the present petitioner, wherein, it is
stated that the notice have already been served to the respondents.
3. With a view to give one more chance to the respondents, the matter is
adjourned to be listed along with W.P. (C) No. 5610 of 2004 on 5th April,
2011.
4. Meanwhile, I hereby stay the further proceeding of Title Suit No. 94 of
1995, till next date of hearing.
(D.N. Patel, J.)
Ajay