IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 3745 of 2008
...
1. Dropadi Devi
2. Bablu Ram
3. Prakash Ram
4. Naresh Rawani
5. Bishu Ram
6. Mithu Ram ... ... Petitioners
V e r s u s
1. Santu Ram
2. Bhuneshwar Ram
3. Shibu Ram
4. Madan Ram
5. Panchu Ram
6. Mithu Ram
7. Menowa Devi
8. Chhotani Kaharin
9. Kanshi Ram
10. Ashok Ram
11. Dilip Ram ... ... Respondents
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioners : Mr. Arvind Kumar Choudhary, Advocate.
For the Respondent No.1 : Mr. Sudhansu Kumar Deo, Advocate.
...
07/02.05.2011
This application has been filed for quashing the order dated
07.05.2008 in Title Suit No. 113/1999 whereby learned Subordinate
JudgeVII, Deoghar dismissed application of petitioners under Order I
Rule 10 C.P.C. for impleading them as defendants.
It appears that learned court below rejected the aforesaid
application on the ground that petitioners not produced any evidence
to show that they are legal heirs of Mantariya Kaharin, the recorded
tenant. Even in this application no such documents filed. Thus, I find
that there is no illegality in impugned order.
Thus, there is no merit in this application, accordingly, the
same is dismissed.
(Prashant Kumar, J.)
sunil/