High Court Patna High Court - Orders

Braham Deo Prasad &Amp; Ors vs Baldeo Prasad on 30 September, 2010

Patna High Court – Orders
Braham Deo Prasad &Amp; Ors vs Baldeo Prasad on 30 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                            C.R. No.1331 of 2007
                       BRAHAM DEO PRASAD & ORS
                                     Versus
                             BALDEO PRASAD
                                   -----------

3 30.09.2010 No one appears on behalf of the petitioners.

Mr. Sanjay Kumar, learned counsel, appears for opposite

party.

This Civil Revision is directed against the

order dated 20.4.2007 passed by Munsif, Hilsa, in Title

Suit No. 30/1994, whereby he has allowed the

application dated 12.4.2007 filed on behalf of the

defendant – opposite party for marking a document as

exhibit.

In the opinion of this Court, this Civil Revision

having been filed against the aforesaid order, which is

interlocutory in nature, would not be maintainable in

view of the law laid down by the Apex Court in Shiv

Shakti Coop. Housing Society, Nagpur Vs. Swaraj

Developers and others, reported in ((2003)6 Supreme

Court Cases 659) and Surya Dev Rai Vs. Ram

Chander Rai and others, reported in ((2003)6 Supreme

Court Cases 675) as well as by a Division Bench of this
2

Court in Durga Devi Vs. Vijay Kumar Poddar,

reported in 2010(2) PLJR 954.

However, the petitioners, if they so desire,

would be at liberty to convert this Civil Revision into a

writ petition under Article 227 of the Constitution of

India within two week after Durga Puja Holidays, failing

which this Civil Revision shall stand rejected as not

maintainable without further reference to a Bench.

Spd/-                          ( Dr. Ravi Ranjan, J.)