IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.918 of 2008
SURYADEO GIRI
Versus
SHYAM SUNDER MAHTO & ANR
-----------
3 8.7.2008 Heard counsel for the petitioner.
Delay in filing of the Civil Revision
application, after taking into consideration
the materials mentioned in the Civil Revision
application, I.A.No.3536/08 is hereby
condoned.
On the merits, this Court would only
record that the impinged order allowing
amendment of the plaint cannot be faulted on
any score in view of the very ordinary and
routine nature of amendment in plaint as with
regard to only description of party which in
any way would not change the nature of the
suit or would cause any prejudice to the
defendant, petitioner.
There being no jurisdictional error in
the impugned order, this Civil Revision
application is devoid of any merit and is
accordingly dismissed.
BCJ (Mihir Kumar Jha, J.)