High Court Jharkhand High Court

Kapil Deo Dubey vs Upendra Kumar on 1 April, 2011

Jharkhand High Court
Kapil Deo Dubey vs Upendra Kumar on 1 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI     
                 W.P.(C) No. 5852 of 2010 
Kapil Deo Dubey                                         ...... Petitioner 
                              Versus 
Upendra Kumar                                           ...... Respondents 
                                             ­­­­­­­­­
CORAM:  HON'BLE MR. JUSTICE D. N.  PATEL  
                                    ­­­­­­­­­
For the Petitioner          : Mr. Arbind Kumar Sinha, Advocate
For the Respondents     : XXXX  
                            ­­­ 
             st
 04/Dated: 1    April, 2011
                           
1.

Counsel   for   the   petitioner   submitted   that   gross   error   has   been 
committed by the trial court in not allowing to examine the witnesses in 
the money suit filed by the original plaintiff. 

2. Petitioner is an original defendant. 

3. Having heard counsel for the petitioner and looking to the facts and 
circumstances of the case and also looking to the order, passed by the trial 
court   dated   13th  September,   2010,   it   appears   that   no   error   has   been 
committed by the trial court in dismissing the application, preferred by the 
original defendant for examination of the witnesses. 

4. It further appears from the facts of the case that Money Suit No. 1 of 
2000 was filed by the respondent. Much time has been elapsed after filing 
of the Suit. Moreover, the present petitioner, who is original defendant, is 
also debarred from filing of the written statement. Several applications one 
by one, have been preferred, as narrated at page­3 of the impugned order, 
passed by the trial court and several times such type of applications have 
been   dismissed   by   the   trial   court.   Thereafter,   enough   time   was   given   to 
examine the witnesses by the original defendant. Earlier orders, passed by 
the trial court have not been challenged in the higher forums. Thus, earlier 
orders, passed by the trial court ha s attained its finality and the matter has 
now been fixed for final hearing of the Suit of the year, 2000.

5. In view of these facts, no error has been committed by the trial court 
in dismissing the application, preferred by the present petitioner. 

6. There   is   no   substance   in   this   writ   petition.   Hence,   it   is   hereby, 
dismissed.     

                    (D.N. Patel, J)

VK