IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P. (C) No. 1428 of 2009
---
Jamshedpur Old boys Association,
Qr. No. H4/49, L Road, Bistupur ... Petitioner
Versus
M/s. Tata Iron & Steel Co. ... ... Respondents
---
CORAM : HONBLE MR. JUSTICE R. K. MERATHIA
---
For the Petitioner : Mr. Ayush Aditya, Advocate
For the Respondents :
---
5. 11.01.2010
: This writ petition has been filed against the order dated
6.12.2008 passed by learned Munsif, Jamshedpur in Eviction Suit
No. 17 of 2005.
Counsel for the petitioner submitted that the house permit
produced by the plaintiff/respondent was not a photo copy of the
original and therefore the plaintiff should have been asked to
produce the original of the same. He further submitted that one of
the witness said that it is a photo copy only.
It appears from the impugned order that according to the
plaintiff, one witness in cross examination inadvertently said that
house permit is photo copy, but in fact the same is original copy
and it has been marked as Exhibit also. On perusal of the record,
the court found that the same is not photo copy and the same has
been proved by the plaintiff witness No. 1 in paragraph-8 of the
examination-in-chief, which has been marked as Exhibit-1 about
which no objection was raised on behalf of the
defendant/petitioner at the time of marking the Exhibit.
I find no reason to interfere with impugned order in
exercise supervisory power under Article 227 of the Constitution
of India in this case. This writ petition is, accordingly, dismissed.
However, no costs.
(R. K. Merathia, J.)
MK