IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.304 of 2008
MURLI MANOHAR
Versus
DWARIKA PRASAD & ANR
-----------
5 04.07.2008 Heard counsel for the petitioner and the
opposite party.
The matter relating to payment of Court fee
on valuation of a suit lies between the Court and
the plaintiff is a well settled principle. The
defendant has got no say in such matter. In that
view of the matter this Court does not find any
material irregularity and/or jurisdictional error
in the impugned order.
This application is thus without any merit
and is accordingly dismissed.
BCJ (Mihir Kumar Jha, J.)