High Court Patna High Court - Orders

Kusheswar Sharma @ Kusheswar M vs Sheoji Baleshwar Nath Maharaj on 7 July, 2010

Patna High Court – Orders
Kusheswar Sharma @ Kusheswar M vs Sheoji Baleshwar Nath Maharaj on 7 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      SA No.148 of 2000
                   KUSHESWAR SHARMA @ KUSHESWAR MISTRI & ANR
                                             Versus
                          SHEOJI BALESHWAR NATH MAHARAJ
                                           -----------

10/ 07.07.2010 Heard learned counsel for the appellants.

This appeal will be hard. Admit.

Following substantial questions of law arise for

consideration in the instant second appeal :-

(i) Whether the court of appeal below, while
reversing the judgment and decree of the trial
court, was justified in ignoring that no document
regarding creation of any Trust as per pleadings
of the plaintiffs had been produced ?

(ii) Whether the finding of the lower appellate court
is contrary to the contents of the registered deeds
of sale (Exts. E & E/1) with regard to exclusive
right of Babulal Sharma regarding alienation of
the properties in question, whereas, the other co-
sharers were debarred from creating any
hindrance ?

Issue appeal notices upon the respondents by ordinary

process, for which, Talbana etc. must be filed by the appellants

within one week, failing which, this appeal shall stand dismissed

without further reference to a Bench.

Call for the records from the court below.

      MPS/                                  ( S. N. Hussain, J. )