High Court Patna High Court - Orders

Sumesh Kumar @Sumesh Prasad vs Smt.Sushila Devi & Ors on 30 August, 2011

Patna High Court – Orders
Sumesh Kumar @Sumesh Prasad vs Smt.Sushila Devi & Ors on 30 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                    CIVIL WRIT JURISDICTION CASE No. 12069 OF 2011



          Sumesh Kumar @Sumesh Prasad            ------ ------------Defendant / Petitioner

                                                 Versus


          Smt. Sushila Devi & Ors                -------------------Plaintiffs / Respondent
                                               ********

Dated :     day of August, 2011


                                             PRESENT

                         THE HON'BLE MR. JUSTICE MUNGESHWAR SAHOO

                                             ORDER

05. 30.08.2011. 1. Heard the learned senior counsel, Mr. Dhruv

Narayan Singh on behalf of the petitioner and Mr.

Narendra Roy on behalf of the respondent.

2. This application under Article 227 of the

Constitution of India has been filed by the petitioner for

setting aside the order dated 04.04.2011 passed by

Munsif Ist, Chapra in Eviction Suit No.12 of 2005. The

plaintiffs-respondents filed this eviction suit No.12 of

2005 against the petitioner for eviction on the ground of

personal necessity only.

3. From perusal of the impugned order, it

appears that at the time of hearing of the eviction suit,

the petitioner contended that another eviction suit filed
-2-

by the plaintiffs-respondents against the petitioner

which is pending in the Court of Sub Judge on the

ground of defaulter should also be heard along with this

eviction suit. It was also contended that title suit No.88

of 2005 filed by the petitioner for restraining the

present plaintiff from forcibly evicting the petitioner

may also be heard with the present eviction suit. By

the impugned order, the learned Court below rejected

the said oral prayer. The petitioner has filed this writ

application against the said rejection order.

4. Admittedly, as has been admitted by the

petitioner in paragraph 8 of this writ application, the

present suit has been filed against the petitioner for

eviction on the ground of personal necessity only. The

other suit which has been filed by the plaintiff-

respondent is on the ground of default which is pending

in the Court of Sub Judge and the suit filed by the

present petitioner is that the plaintiff should not

forcefully evict him. Considering these aspects of the

matter, the learned Court below rejected the prayer to

hear all three suits analogously.

5. Since the suit for personal necessity is to be

tried by special procedure as provided under BBC Act

and the other suits are to be tried like any other suit

and the appeal and second appeal will be followed

whereas in the suit for personal requirement, the tenant
-3-

has only right to file revision if the suit is decreed. In

view of the above fact, in my opinion, the learned Court

below has rightly refused to hear the other suits

analogously as it will prejudice the rights of the parties.

6. In view of the above facts, in my opinion, the

impugned order cannot be interfered with in the

exercise of supervisory jurisdiction under Article 227 of

the Constitution of India. Accordingly, this writ

application is dismissed.

P Patna High Court, Patna (Mungeshwar Sahoo,J.)
The 30thday of August, 2011
Sanjeev/N.A.F.R.