High Court Patna High Court - Orders

Ramadhar Singh vs Kanti Devi & Ors on 29 June, 2011

Patna High Court – Orders
Ramadhar Singh vs Kanti Devi & Ors on 29 June, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.430 of 2011
                    RAMADHAR SINGH, CHAND BARWA, POLICE STATION
                    BAHARAULI, POLICE STATION MASHRAKH, SARAN.
                                               Versus
                     1. KANTI DEVI, CHAND BARWA, POLICE STATION
                        BAHARAULI, POLICE STATION MASHRAKH, SARAN.
                                      PLAINTIFF-RESPT 1ST SET.
                     2. NEPAL SINGH, CHAND BARWA, POLICE STATION
                        BAHARAULI, POLICE STATION MASHRAKH, SARAN.
                                      DEFENDANT-RESPT 2ND SET.
                    3. RAJESH SINGH AND
                   4. RATNESH SINGH, SONS OF RAM PYAR SINGH, CHAND
                       BARWA, POLICE STATION BAHARAULI, POLICE STATION
                        MASHRAKH, SARAN.
                                     DEFENDANTS-RESPT 3RD SET.
                                        -----------

4. 29.06.2011. Heard learned counsel for the parties.

The defendant -petitioner has moved this Court against

order dated 26.5.2009, passed by the Sub-judge VII, Chapra in

Title suit no. 382 of 2007, whereby the amendment sought for by

the plaintiff was allowed.

Learned counsel for the petitioner submits that the

plaintiff has introduced the new genealogical table which do not

depict the true genealogical table of the descendents.

It will be open for the petitioner to place all these

things at the appropriate stage including the stage of adducing

evidence.

The writ petition stands disposed of.

Shashi. (Samarendra Pratap Singh, J.)