High Court Jharkhand High Court

Haradhan Banerjee vs State Of Jharkhand & Ors on 20 July, 2011

Jharkhand High Court
Haradhan Banerjee vs State Of Jharkhand & Ors on 20 July, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P. (C) No.  3219 of 2009
                                      ...
           Haradhan Banerjee                                ...   ...     Petitioner
                               ­V e r s u s­
           The State of Jharkhand & Others           ...    ...     Respondents
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioner         :  Mr. Akshay Kumar Mahto, Advocate.
           For the Respondents        :  Mr. D.K. Dubey,  G.P.­I.
                                      ...
                                
04/20.07.2011

This   writ   application   is   directed   against   the   order   dated 
27.06.2009   passed   by   Additional   District   Judge,   F.T.C.­II, 
Jamshedpur in Title Appeal No. 4 of 2007, whereby the learned court 
below rejected the application of petitioner under Order XLI Rule 27 
C.P.C. for admitting original present survey map and xerox copy of 
cadestral survey map as additional evidence.

2. From perusal of impugned order, I find that the learned court 
below   dismissed   the   aforesaid   application   on   the   ground   that 
petitioner did not fulfill the ingredients of clause (aa) of Rule 27 of 
Order XLI. I find no illegality in the said order. 

3. Accordingly, this writ application is dismissed.

   (Prashant Kumar, J.)
sunil/