High Court Patna High Court - Orders

Dwarika Nath Pd. vs The Sdo, Sheohar -Cum-Chairman on 18 August, 2011

Patna High Court – Orders
Dwarika Nath Pd. vs The Sdo, Sheohar -Cum-Chairman on 18 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     SA No.225 of 2011
                                      Dwarika Nath Pd.
                                            Versus
                            The Sdo, Sheohar -Cum-Chairman
                                          -----------

5. 18.08.2011 Heard the learned counsel Mr. Abhimanyu

Sharma appearing on behalf of the appellant in support of

this appeal.

This appeal will be heard.

Admit.

The following substantial questions of law

arise for consideration in this appeal:

(i) Whether when the Title Appeal No.29 of

2002 filed against the judgment and decree dated

30.07.1997 was clearly barred by limitation, the judgment

and decree of the appellant court can be sustained in law

when the same have been passed without finally

condoning the delay on existence of sufficient cause.

(ii) Whether the appellate court below has

committed error in law by simply declaring that the decree

passed by the trial court is not binding upon some of the

respondents without in the said circumstance remanding

the matter to the trial for fresh adjudication and whether

such a finding by the appellate court is contrary to the
2

provisions of Order 9, Rule 13 C.P.C.

Call for the lower court records.

Issue notice to the respondents under

registered cover with A/D as well as ordinary process for

which the appellant must file requisites within two weeks,

failing which this appeal shall be dismissed without

further reference to the bench.

Issue notice in I.A.No. 4262 of 2011 also to

the respondent no.1 to show cause as to why the relief as

prayed in this Interlocutory application be not granted to

the appellant. The requisites for the same must be filed

under registered cover with A/D as well as ordinary

process by the appellant by tomorrow, failing which this

application shall stand rejected without further reference to

the bench.

The office is directed to put up this

I.A.No.4262 of 2011 soon after the service of notice.

( V. Nath, J.)
Nitesh