High Court Rajasthan High Court - Jodhpur

Mahi Ram vs Mani Ram & Ors on 20 March, 2009

Rajasthan High Court – Jodhpur
Mahi Ram vs Mani Ram & Ors on 20 March, 2009
                                             SBCWP No.1607/2009
                                      Mahi Ram Vs. Maniram & Ors.

                              1
                 SBCWP No.1607/2009
            Mahi Ram Vs. Maniram & Ors.

DATE OF ORDER : - 20.3.2009


           HON'BLE MR. PRAKASH TATIA, J.

Mr. Rakesh Arora, for the petitioners.

Heard learned counsel for the petitioner.

The petitioner is aggrieved against the order dated

4.2.2009 by which his prayer for summoning the Will was

denied by the trial court.

It appears from the facts of the case that petition for

obtaining the succession certificate was submitted in the

trial court in the year 1996. The petitioner became party in

the said proceedings on the basis of the Will in his favour.

After closure of the evidence of the applicant, the petitioner

submitted application for summoning of the Will from the

Police as the will in question was taken in custody by the

Police in a case registered as back as in the year 1999.

Apparently, the application is delayed as that was the

foundational document of the petitioner, which should have
SBCWP No.1607/2009
Mahi Ram Vs. Maniram & Ors.

2
been filed along with the application for becoming party or

copy of which should have been filed .

In the facts and circumstances of the case, I do not

find any reason to interfere in the impugned order. Hence,

the writ petition of the petitioner is dismissed.

(PRAKASH TATIA), J.

c.p.goyal/-