High Court Patna High Court - Orders

Lakhan Prasad Gupta &Amp; Ors. vs Dumraon Properties Enterprises on 8 November, 2010

Patna High Court – Orders
Lakhan Prasad Gupta &Amp; Ors. vs Dumraon Properties Enterprises on 8 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                              SA No.95 of 2010
                      LAKHAN PRASAD GUPTA & ORS.
                                    Versus
                  DUMRAON PROPERTIES ENTERPRISES
                                  -----------

5 08.11.2010 Re. I.A. No. 3266 of 2010

Learned counsel is permitted to make

necessary correction in paragraph no. 3 of I.A. No.

3266 of 2010 with regard to the date of the order of the

lower appellate court.

I.A. No. 3266 of 2010 has been filed under

Chapter VI Rule 4 of the Patna High Court Rules read

with Section 151 of the Code of Civil Procedure for

granting permission to appellant nos. 15, 16 and 17 to

prosecute this appeal. It is stated that the appellant no.

2 in the court below died during the pendency of the

Appeal No. 9 of 1991 leaving behind his legal

representatives (now present appellant nos. 15, 16 and

17) and a petition for their substitution was filed,

which was allowed on 4.4.2005. However, by mistake

it appears that name of appellant no. 2 remains reflected

in the decree of the lower appellate court.

Learned counsel appearing for the other side
2

raises no objection in this regard.

As a result, this interlocutory application has

been allowed and the concerned defect is ignored and

the appellant nos. 15 to 17 are allowed to prosecute .

So far the date of disposal of appeal is

concerned the learned counsel of other side has

submitted that it has already been rectified. However,

upon the prayer of the appellants and well as the

respondents this defect is ignored as it has jointly

been urged that it is obviously a typographical

mistake.

Re. I.A. No. 6786 of 2010

I.A. No. 6786 of 2010 shall be considered at

the time of hearing of this appeal under Order XLI Rule

11 of the Code of Civil Procedure.

Put up for hearing under aforesaid heading

within top five cases on 6.12.2010 if the appeal is

ready.

If the appeal is not ready for hearing then the

same would be listed along with the defects.

In the meantime, further proceedings of

Execution Case No. 5 of 1991 pending in the Court of
3

Munsif 1st, Buxar, shall remain stayed till the disposal

of I.A. No. 6786 of 2010.

Spd/-                         ( Dr. Ravi Ranjan, J.)