Allahabad High Court High Court

Mangaroo Ram & Others vs Kanhaiya Lal & Others on 21 July, 2010

Allahabad High Court
Mangaroo Ram & Others vs Kanhaiya Lal & Others on 21 July, 2010
Court No. - 1

Case :- SECOND APPEAL No. - 750 of 2010

Petitioner :- Mangaroo Ram & Others
Respondent :- Kanhaiya Lal & Others
Petitioner Counsel :- A.N. Mishra
Respondent Counsel :- R.S. Saroj,Naveen Kumar

Hon'ble Rakesh Tiwari,J.

A preliminary objection has been raised by Sri Alok Kumar Yadav, Advocate
appearing for the plaintiff/respondent no. 1 that appellant has no right to file
this second appeal for obstructing the decree of the appellate court as he is
purchaser pendent- elite. He has relied upon a judgment in the case of Usha
Sinha Vs. Dina Ram & others reported in 2008 (7) SCC 144.

As prayed by learned counsel for the appellant, put up tomorrow to study the
case.

The Vakalatnama filed by Sri Alok Kumar Yadav, Advocate on behalf of
respondent no. 1 is taken on record. When the case is listed next, the name of
Sri Alok Kumar Yadav, will be shown on behalf of the respondent no. 1.

Order Date :- 21.7.2010
RCT/-