IN THE HIGH COURT OF JHARKHAND AT RANCHI
S.A. No. 294 of 2005
Gopal Prasad Mandal ... ....Appellant
Vs.
Ramkhelawan Mandal and others .... ....Respondents
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Appellant: Mr. P.K. Prasad
Mr. Kailash Prasad Deo
For the Respondents: Mr.
4/25.07.2011
: This appeal will be heard on the following substantial
questions of law:-
“(a) Whether the learned appellate court has erred in
dismissing the appeal without considering the
documentary as well as oral evidence adduced on behalf
of parties?
(b) Even assuming that there was a previous partition in the
year 1934-35, whether appellant is entitled to half share
in the property of his brother Damodar Mandal who died
issue less ?”
Liberty is given to raise other substantial questions of law
at the time of final hearing.
Issue notice to the respondents through registered post
with A/D as well as by ordinary process for which requisites etc. must
be filed within one weeks, failing which this memo of appeal shall
stand dismissed without further reference to a Bench.
Call for the lower court records.
( Prashant Kumar,J.)
Sharda/-