High Court Patna High Court - Orders

Kripa Nath Jha & Ors vs Shankar Jha & Anr on 21 July, 2011

Patna High Court – Orders
Kripa Nath Jha & Ors vs Shankar Jha & Anr on 21 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               C.R. No.1398 of 2007
                               Kripa Nath Jha & Ors
                                        Versus
                                Shankar Jha & Anr
                                      -----------

5 21-7-2011 Heard the learned counsel appearing on behalf of

the petitioners.

By the impugned order the court below has rejected

the prayer of the petitioners to withdraw the suit under Order

23 Rule 1 C.P.C. with liberty to file a fresh suit. The plaintiff-

petitioners had submitted in the court below that they had

filed the suit in the representative capacity, but had failed to

obtain the permission,as required under Order 1 Rule 8 C.P.C.

and therefore in view of this technical lacuna, they sought to

withdraw the suit.

The learned court below has recorded a finding that

this suit has been filed by the plaintiffs with regard to their

claim over Plot No. 2013 which has been recorded as

‘Gairmazura Khas’ in the record of right. It has been further

found by the court below in the impugned order that earlier

the plaintiff-petitioners had unsuccessfully moved before the

High Court in C.R.No. 288 of 2005. On the basis of these

facts the learned court below has rejected the prayer of the

plaintiff-petitioners.I do not find any jurisdictional error or
2

illegality in the impugned order.

The revision application is, accordingly, dismissed.

( V. Nath, J.)
roy