High Court Patna High Court - Orders

Sadarajo Kuar & Anr. vs Bijay Bahadur Singh on 19 July, 2011

Patna High Court – Orders
Sadarajo Kuar & Anr. vs Bijay Bahadur Singh on 19 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                SA No.371 of 2010
                               Sadarajo Kuar & Anr.
                                        Versus
                               Bijay Bahadur Singh
                                      -----------

5 19-7-2011 Heard the learned counsel appearing on behalf of

the appellants in support of this appeal.

This appeal will be heard. Admit.

The substantial questions of law involved in this

appeal are as follows:

1. Whether the failure of the appellate court in

considering the validity and effect of Ext.D(Sada agreement)

upon the rights of the plaintiff and the defendants has vitiated

its judgment?

2. Whether once after coming to a finding that

Ext.D was a document validly executed between the parties,

there was any scope for consideration of the question

regarding the validity and binding effect of the same

document in absence of any such case by the plaintiff or in

the absence of any issue framed in this regard?

Call for the records. Issue appeal notice to the

respondent for which the appellants must file requisites within

one week, both under registered cover and ordinary process,

failing which the appeal shall stand dismissed without further
2

reference to the Bench.

I.A.No. 2863 of 2011

Learned counsel for the appellants is permitted to

make corrections including the provision of law in the

Interlocutory Application.

Issue notice of this Interlocutory Application to the

respondent requisites for which, both under registered cover

and ordinary process, must be filed within one week, failing

which the said Interlocutory Application shall stand rejected

without further reference to the Bench.

Pending disposal of this application, there shall be

interim stay of further proceeding of Execution Case No.5 of

2010, pending in the court of Subordinate Judge II, Bhabua.

Put up this application immediately after service of

notice.

( V. Nath, J.)
roy