High Court Patna High Court - Orders

Dilip Sharma @ Dilip Kumar Sharma … vs Kishun Prasad Yadav &Amp; Anr. on 26 November, 2010

Patna High Court – Orders
Dilip Sharma @ Dilip Kumar Sharma … vs Kishun Prasad Yadav &Amp; Anr. on 26 November, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    C.R. No.1868 of 2009
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    C.R. No.1868 of 2009
           1. DILIP SHARMA @ DILIP KUMAR SHARMA.
           2. LAVKUSH SHARMA.
           3. BINOD SHARMA.
              ALL SONS OF BACHCHAN SHARMA.
           4. SHYAM SHARMA, SON OF RAJENDRA SHARMA.
           5. ARBIND SHARMA, SON OF JHULAN SHARMA.
              ALL RESIDENT OF VILLAGE-CHHATAUNI BARHAI
              TOLA, P.S.-CHHATAUNI, DISTRICT-EAST CHAMPARAN.
               .......................................PLAINTIFFS....PETITIONERS.
                                                Versus
            1. KISHUN PRASAD YADAV @ RAM KRISHNA PRASAD
               YADAV, SON OF JAI NARAYAN RAI, RESIDENT OF
               VILLAGE + P.O.-BANKATWA, P.S. JITUA, DISTRICT-
               EAST CHAMPARAN.
               ...............DEFENDANT IST PARTY...OPPOSITE PARTY.
            2. SHARDA DEVI, WIFE OF DHRUV SHARMA, RESIDENT
               OF VILLAGE-CHHATAUNI BARHAI TOLA, P.S.
               CHHATAUNI, DISTRICT-EAST CHAMPARAN.
                    ..................DEFENDANT 2ND SET...OPPOSITE PARTY
                                           -----------

For the Petitioners : Mr. Dhurendra Kumar, Advocate
Mr, Jitendra Kishore Varma, Amicus Curiae.

——–

5 26.11.2010 Heard learned counsel for the petitioners and Mr.

Jitendra Kishore Varma, Amicus Curiae, on the point of

maintainability of the civil revision.

Office has reported in its revised stamp report that

by the impugned order, the prayer of the petitioners for

setting aside the abatement under Order XXII Rule 9 of the

Code of Civil Procedure (hereinafter to be referred to as

“the Code”) as against the deceased defendant no. 2 has
2

been refused, this civil revision would not be maintainable

and proper remedy would be preferring an appeal under

Order XLIII Rule 1(k) of the Code.

Mr. Varma also supports the report aforesaid and

places reliance upon the decisions rendered in Ram Kumar

Agarwala and another v. Buxar Oil and Rice Mills Ltd.

(1970 BLJR, 530), Sachida Nand Yadav & ors. V.

Dinesh Yadav & ors. (1991 BBCJ, 511) as well as Amba

Bai and ors. V. Gopal and ors. (AIR 2001

SC,2003(paragraph 6) to impress upon this Court that even

if the suit abated in part and prayer for setting aside

abatement is refused and even though the whole suit has not

been not declared to have abated, the proper remedy would

be an appeal under Order XLIII Rule 1(k) of the Code.

Learned counsel for the petitioners also, does not

contest the stamp report, however, submits that the suit

valuation being Rs. 3,60,000/-, proper forum would be a

Miscellaneous Appeal before this Court, and, as such, he

seeks permission to convert this Civil Revision into

Miscellaneous Appeal.

Permission is accorded.

Let the petitioners convert this civil revision into
3

Miscellaneous Appeal within two weeks from today, failing

which, this civil revision shall stand rejected as not

maintainable without further reference to a Bench.

SC                                 (Dr. Ravi Ranjan, J.)