High Court Patna High Court - Orders

Banshi Lal Rai vs Hare Krishna Rai & Ors on 4 July, 2011

Patna High Court – Orders
Banshi Lal Rai vs Hare Krishna Rai & Ors on 4 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

              CIVIL WRIT JURISDICTION CASE No.10162 of 2011

           ====================================================
                     BANSHI LAL RAI - Petitioner/s(s)
                                   Versus
                 HARE KRISHNA RAI & ORS - Respondent/s(s)
           ====================================================
                                Appearance :
                  For the Petitioner/s: Mr. NAGENDRA RAI
                         For the Respondent/s: Mr.
           ====================================================
              CORAM: HONOURABLE MR. JUSTICE MUNGESHWAR SAHOO
                              DATE: 04-07-2011
                                 ORAL ORDER

(Per: HONOURABLE MR. JUSTICE MUNGESHWAR SAHOO)

2. 04.07.2011 Heard the learned counsel for the

petitioner.

This writ application has been filed

against the order dated 2.4.2011 passed by

the Munsif – 2nd, Chapra in Title Suit No.

28 of 1993 whereby the learned court below

has exhibited some documents under Section

90 of the Evidence Act which was produced

by the respondents. Since the documents

have already been exhibited in this case, I

am not inclined to interfere with the

impugned order because it appears that all

the documents are thirty years old and have

been marked under Section 90 of the

Evidence Act. If the petitioner, so

advised, may raise these questions about
2

the reliability of the said documents at

the time of final hearing of the suit. The

learned court below shall consider the

same.

With this observation, this writ

application is dismissed.

S.S                                 (Mungeshwar Sahoo,J.)