IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.10162 of 2011
====================================================
BANSHI LAL RAI - Petitioner/s(s)
Versus
HARE KRISHNA RAI & ORS - Respondent/s(s)
====================================================
Appearance :
For the Petitioner/s: Mr. NAGENDRA RAI
For the Respondent/s: Mr.
====================================================
CORAM: HONOURABLE MR. JUSTICE MUNGESHWAR SAHOO
DATE: 04-07-2011
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE MUNGESHWAR SAHOO)
2. 04.07.2011 Heard the learned counsel for the
petitioner.
This writ application has been filed
against the order dated 2.4.2011 passed by
the Munsif – 2nd, Chapra in Title Suit No.
28 of 1993 whereby the learned court below
has exhibited some documents under Section
90 of the Evidence Act which was produced
by the respondents. Since the documents
have already been exhibited in this case, I
am not inclined to interfere with the
impugned order because it appears that all
the documents are thirty years old and have
been marked under Section 90 of the
Evidence Act. If the petitioner, so
advised, may raise these questions about
2
the reliability of the said documents at
the time of final hearing of the suit. The
learned court below shall consider the
same.
With this observation, this writ
application is dismissed.
S.S (Mungeshwar Sahoo,J.)