IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 3219 of 2009
...
Haradhan Banerjee ... ... Petitioner
V e r s u s
The State of Jharkhand & Others ... ... Respondents
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Akshay Kumar Mahto, Advocate.
For the Respondents : Mr. D.K. Dubey, G.P.I.
...
04/20.07.2011
This writ application is directed against the order dated
27.06.2009 passed by Additional District Judge, F.T.C.II,
Jamshedpur in Title Appeal No. 4 of 2007, whereby the learned court
below rejected the application of petitioner under Order XLI Rule 27
C.P.C. for admitting original present survey map and xerox copy of
cadestral survey map as additional evidence.
2. From perusal of impugned order, I find that the learned court
below dismissed the aforesaid application on the ground that
petitioner did not fulfill the ingredients of clause (aa) of Rule 27 of
Order XLI. I find no illegality in the said order.
3. Accordingly, this writ application is dismissed.
(Prashant Kumar, J.)
sunil/