High Court Patna High Court - Orders

Durga Lal Rai vs Dr.Ambedkar Sahkarigrih Nirman on 3 November, 2011

Patna High Court – Orders
Durga Lal Rai vs Dr.Ambedkar Sahkarigrih Nirman on 3 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Civil Revision No.743 of 2007
                                        Durga Lal Rai
                                             Versus
                             Dr.Ambedkar Sahkarigrih Nirman
                                ----------------------------------

7 3-11-2011 Heard the learned counsel appearing on behalf of the

petitioner and perused the office note.

It appears that this civil revision application had

stood dismissed as against opposite party nos. 1 to 3 and 5 to 7

and by order dated 12-4-2010 this Court directed the competency

of this civil revision application in absence of opposite party nos.

1 to 3 and 5 to 7 to be considered at the time of admission.

Thereafter, again the matter was taken up on 19-7-2011 and was

adjourned at the instance of the petitioner.

The perusal of the record as well as after hearing the

learned counsel appearing on behalf of the petitioner, it appears

that opposite party nos. 1 to 3 and 5 to 7 are necessary parties, as

they were all arrayed as defendants in the suit along with other

defendants. In that view of the matter, proceeding further with this

civil revision application may lead to chances of conflicting

orders.

This civil revision application is, accordingly,

dismissed as incompetent.

( V. Nath, J.)
roy