IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15644 of 2010
BINDA SINGH
Versus
NAWAL SINGH @ NAGESHWAR SINGH & ORS.
-----------
2. 07.04.2011 Learned counsel for the petitioner submits
that the informatory petition sought to be brought in as
additional evidence at the appellate stage was but
executed by respondent no. 1 and which was in direct
contradiction of his stand in the written statement. It
was therefore prima facie necessary material. What
would have been its evidentiary value was matter to be
tested subsequently. By the impugned order the Court
has pre-judged the issue by arriving at the conclusion
that it was irrelevant.
Issue notice to respondent nos. 1 to 6, both
under registered cover with A/D as well as ordinary
process, for which requisites etc. must be filed within
one week, failing which this application shall stand
rejected without further reference to a Bench.
Pending disposal of this application, the
operation of the proceeding dated 3.12.2009 in Title
Appeal No. 19 of 2003/03 of 2005, pending before the
Fast Track Court No. III, Nawadah, shall remain stayed.
P. Kumar ( Navin Sinha, J.)