High Court Patna High Court - Orders

Bishun Lal &Amp; Ors. vs Ganesh Lal &Amp; Ors. on 23 November, 2010

Patna High Court – Orders
Bishun Lal &Amp; Ors. vs Ganesh Lal &Amp; Ors. on 23 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 SA No.143 of 2010
                                BISHUN LAL & ORS.
                                        Versus
                               GANESH LAL & ORS.
                                      -----------

6 23.11.2010 Learned counsel for the appellants files a plain

true typed copy of the certified copy of the decree under

appeal for purpose of removal of defect no. 1, as pointed out

by the stamp report dated 15.04.2010.

Let it be kept on the record.

I.A. No. 8123 of 2010 has been filed under Order

XLI Rule 5 of the Code of Civil Procedure with a prayer for

stay of the further proceeding of Execution Case No. 2 of

2010, pending in the court of the Munsif, Nawada during

the pendency of this appeal.

This appeal has been preferred against the

judgment and decree passed by the Ist Additional District

Judge, Nawada in Title Appeal No. 41 of 1984, whereby he

has allowed the appeal and set aside the judgment and

decree passed by the Munsif, Nawada in Title Suit No. 13 of

1981.

Plaintiffs have brought Title Suit No. 13 of 1981

for declaration of title and recovery of possession after
2

evicting the defendants from the disputed land and

structures standing thereupon. The trial court after

consideration of the materials on record has dismissed the

suit on contest. Plaintiffs-respondents preferred Title Appeal

No. 41 of 1984. The lower appellate court has reversed the

finding recorded by the trial court and has set aside the

judgment and decree passed by the trial court and allowed

the appeal.

Learned counsel for the appellants submits that

the suit property is house and shop standing over the suit

land, which has been described in Schedule II of the plaint.

It is urged that the suit has also been brought for recovery of

possession, thus, it is clear that the defendants-appellants are

in possession of the suit property. If they are evicted during

the pendency of this appeal they would be put to substantial

loss.

Issue notice to the respondents in I.A. No. 8123 of

2010 under ordinary process as well as registered cover with

acknowledgement due on requisites etc. being filed within

two weeks, failing which, the aforesaid interlocutory

application shall stand rejected without further reference to

a Bench.

3

In the meantime, the further proceeding in

Execution Case No. 2 of 2010, pending in the court of the

Munsif, Nawada, shall remain stayed till final disposal of

this interlocutory application.

SC                                     (Dr. Ravi Ranjan, J.)