High Court Patna High Court - Orders

Jagrano Kunwar &Amp; Ors vs Smt.Nirmala Devi &Amp; Ors on 13 September, 2010

Patna High Court – Orders
Jagrano Kunwar &Amp; Ors vs Smt.Nirmala Devi &Amp; Ors on 13 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                FA No.101 of 2007

                                 JAGRANO KUNWAR & ORS
                                           Versus
                                 SMT.NIRMALA DEVI & ORS
                                         -----------

24. 13.09.2010 Heard learned counsels for the parties on

Interlocutory Application No.2064 of 2010.

This application has been filed under Order 41

Rule 27 C.P.C. praying therein to produce as additional

evidence the certified copy of the sale deed dated

9.6.1965 executed by original plaintiff Indrasna Kunwar

in favour of Sheovachan Chaudhary, Ramvachan

Chaudhary and Sheopujan Chaudhary and further to

call for the original register of registration office at Ara,

Bhojpur.

It appears that in the court below during the

pendency of the suit, an application was filed under

Order 41 Rule 27 C.P.C. which was rejected. In the

court below also an application was filed for taking this

sale deed as evidence in the case. The said application

was rejected by the court below on the ground that the

application for taking the sale deed into evidence has

been filed at belated stage. Thereafter the review

application was filed which was also rejected.

Subsequently another application was filed for taking

sale deed as evidence which was again rejected.
2

Thereafter civil revision application was filed before this

court which was dismissed for default and then M.J.C.

application was filed for restoration of civil revision but

during the pendency of the restoration application the

suit itself was disposed of and the defendants have filed

this appeal against the judgment and decree passed in

favour of plaintiffs-respondents decreeing the plaintiffs-

respondents’ suit.

In this appeal, a fresh application under Order

41 Rule 27 C.P.C. has been filed. Learned counsel

appearing for the appellant submitted that the learned

court below has wrongly rejected the prayer during the

pendency of the suit and refused to take the sale deed

in evidence and, therefore, it is one of the grounds for

taking the sale deed as additional evidence before the

appellate court. So far this ground is concerned, in my

opinion the appellant can raise this ground according to

the provisions as contained under Section 105 of Code

of Civil Procedure before this court and show that the

order by which the court below refused to take sale

deed in evidence is illegal and is liable to be set aside.

Since this ground is available to the appellant in the

appeal itself, no separate order is necessary on the

application filed by the appellant under Order 41 Rule

27 C.P.C. The appellant, if so advised, move this

application at the time of final hearing of this appeal.
3

In such view of the matter this interlocutory

application may be tagged with the appeal so it may be

considered at the time of final hearing of this appeal.

(Mungeshwar Sahoo, J.)
S.S.