High Court Patna High Court - Orders

Jay Prakash Gupta vs Srimati Madhu Devi on 1 July, 2011

Patna High Court – Orders
Jay Prakash Gupta vs Srimati Madhu Devi on 1 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                    CIVIL WRIT JURISDICTION CASE No.10100 of 2011

                ====================================================
                         JAY PRAKASH GUPTA - Petitioner/s(s)
                                        Versus
                        SRIMATI MADHU DEVI - Respondent/s(s)
                ====================================================
                                     Appearance :
                    For the Petitioner/s: Mr. RAJEEV KUMAR SINHA
                              For the Respondent/s: Mr.
                ====================================================
                   CORAM: HONOURABLE MR. JUSTICE MUNGESHWAR SAHOO
                                   DATE: 01-07-2011
                                      ORAL ORDER

(Per: HONOURABLE MR. JUSTICE MUNGESHWAR SAHOO)

2. 01.07.2011 Heard learned Senior counsel Mr. T.N. Maitin appearing on

behalf of the petitioner.

The learned counsel submitted that earlier the amendment

application was rejected on the ground that no documents have been

filed in support of the number of plot. Therefore, second time another

application for amendment was filed by the plaintiff annexing the draft

publication of the survey khatiyan which was again rejected by the

court below on the ground that it is not finally published. Therefore,

third time present application was filed annexing final publication and

this time the learned court below rejected the said application on the

ground that earlier two occasions the prayer has been refused.

Issue notice to the respondents in admission matter to show

cause as to why this writ application be not allowed at the admission

stage itself. The petitioner shall take steps for notice in admission

matter on the sole respondent in ordinary process as well as registered

post both within two weeks.

Rule returnable within two months after issuance of notice.

S.S.                                                          (Mungeshwar Sahoo,J.)