High Court Patna High Court - Orders

Pramod Kumar vs Lalbabu Rai &Amp; Anr on 28 October, 2010

Patna High Court – Orders
Pramod Kumar vs Lalbabu Rai &Amp; Anr on 28 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                C.R. No.1035 of 2007
                                  PRAMOD KUMAR
                                         Versus
                               LALBABU RAI & ANR
                                           with
                               C.R. No.1806 of 2008
                        CHANDRA BHUSAN KISHORE & ORS
                                         Versus
                           PARASH NATH SINGH & ORS
                                       -----------

7 28.10.2010 Let office make a fresh stamp report with

regard to maintainability of these civil revisions in view

of the provisions as contained in Order XLIII Rule 1(k)

as well as the decision of this Court in the case of

Sachida Nand Yadav & others v. Dinesh Yadav &

others (1991 BBCJ, 511) and the decisions of the Apex

Court in the cases of Shahazada Bi v. Halimabi(since

deceased) (AIR 2004 Supreme Court, 3942), K.

Rudrappa v. Shivappa(AIR 2004 Supreme Court,

4346) and Madan Naik v. Mst. Hansubala Devi &

others (AIR 1983 Supreme Court, 676).

Put up these matters on 25.11.2010 under the

same heading maintaining its position.

     SC                                        ( Dr. Ravi Ranjan, J.)