IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9880 of 2011
Kaushlendra Prasad
Versus
Baleshwar Prasad & Anr
-----------
2. 28.06.2011 Heard learned counsel for the
petitioner.
This writ application has been filed
for quashing the order dated 21.4.2011
passed by Sub Judge-I, Biharsharif, Nalanda
in Title Suit No. 52 of 2006 whereby, the
learned Sub Judge rejected the petition
dated 26.11.2010 filed by the petitioner
for making Title Suit No. 52 of 2006 and
Title Suit No. 141 of 2000 as analogous
cases.
From perusal of the impugned order
it appears that the learned court below
found that Title Suit No.52 of 2006 is a
suit for declaration of title filed by the
plaintiff Baleshwar Prasad who is not a
party in Partition Suit No. 141 of 2000.
2
The learned court below also found that the
parties are not same and the issue involved
in both the suits are also different and it
may cause inconvenience to the party and
the Court also if the both the suits are
make analogous. In view of the above
finding, in my opinion it cannot be said
that the learned court below acted without
jurisdiction and any injustice has been
caused to any of the parties. I therefore,
find no merit in this writ application.
Accordingly, this writ application
is dismissed.
S.S. (Mungeshwar Sahoo,J.)