IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.10824 of 2011
SANJAY KUMAR – Petitioner/s(s)
Versus
ARUN KUMAR & ORS – Respondent/s(s)
___________
2. 11.07.2011 Heard the learned counsel for the
petitioner.
This writ application has been filed
by the petitioner for setting aside the
order dated 28.3.2011 passed by Sub Judge-
1st Barh, whereby the learned court below
reviewed the judgment and decree dated
19.2.2010 passed in Partition Suit No. 58
of 2008. This order has been passed by the
court below under the provision of Order 47
Rule 4 of the Code of Civil Procedure which
is appealable under Order 43 Rule 1 clause
(w). Therefore, since the petitioner has
got alternative efficacious remedy, this
writ cannot be entertained.
Accordingly, this writ application
is dismissed.
S.S. (Mungeshwar Sahoo,J.)