High Court Patna High Court - Orders

Dhananjay Kumar Singh &Amp; Ors. vs Sidheshwar Nath Singh &Amp; Ors. on 20 April, 2011

Patna High Court – Orders
Dhananjay Kumar Singh &Amp; Ors. vs Sidheshwar Nath Singh &Amp; Ors. on 20 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             SA No.88 of 2010
                     DHANANJAY KUMAR SINGH & ORS.
                                  Versus
                     SIDHESHWAR NATH SINGH & ORS.
                                 -----------

3/ 20.04.2011 I.A. No.8829 of 2010 at Flag ‘X’

The present interlocutory application has

been filed on behalf of the appellants under Order

XXXII Rule 12 of the Code of Civil Procedure stating

therein that in the decree under appeal, appellant

nos. 1, 2 and 4 as also respondent nos. 4 and 5

have been shown to be minor, but in fact, they have

attained their majority.

It is submitted that the suit was filed in the

year 1989 and therefore, with the passage of time,

they have become major.

In the aforesaid facts and circumstances,

the present interlocutory application is allowed.

Appellant nos. 1, 2 and 4 as also respondent nos. 4

and 5 are treated to be major.

( Birendra Prasad Verma, J.)

Anjani/