IN THE HIGH COURT OF JHARKHAND, RANCHI
L.P.A No. 340 OF 2009
Mahabir Prasad Jain
Vs.
1.Hira Lal Jain
2.Rakesh Jain
3.Vidya Prakash Jain
4.Ramesh Sethi
5.Sampat Lal Jain
6.Mangi Lal Jain
7.Dilip Jain
8.Harak Chand Jain
9.Nagarm Mal Jain
10.Bimal Budhiya
-------
CORAM HON'BLE THE CHIEF JUSTICE
HON'BLE MR.JUSTICE D.K.SINHA
For the Appellant Mr.H.K.Mahto
For the Respondent ------
---------
3/12.10.2009
This appeal has been preferred against the judgment and order
dated 1.7.2009 passed in W.P (C) No.2275/2006 and W.P (C) No.408/2007, by
which both the writ petitions had been dismissed granting liberty to the
petitioner/appellant herein to approach the competent authority for proper
adjudication of the dispute as to whether the property in question is a trust
property or not.
An Office objection has been raised regarding maintainability of this
appeal, wherein the office has pointed out that the appellant had challenged the
judgment and order passed in Title Suit No.165/06 by filing writ petition before the
learned Single Judge and hence, this appeal should not be held maintainable. In
fact, the Office although has pointed out a relevant aspect of the matter, the fact
remains that the writ petition in the first place ought not to have been registered by
the Office, when the matter was placed before the learned Single Judge. As the
petitioner/appellant had challenged the judgment and order of the Sub-Ordinate
Judge, Hazaribagh, passed in T.S No.165/2006 wherein the dispute was purely in
regard to demolition of a house which is standing on plot nos.445 and 446, the writ
petition obviously could not have been entertained against the judgment and order
2
passed in a civil suit. Hence, the writ petition has rightly been rejected although not
on the ground of its maintainability. In fact, it is more than obvious that the writ
petition bearing W.P (C) No.408/2007 itself was not maintainable as the writ could
not have been entertained against the judgment and order passed by the Sub-
Ordinate Judge in a Title Suit.
Since the writ petition itself was not maintainable, the question of
maintainability of this appeal does not arise. Hence the office objection is perfectly
justified although slightly for different reasons which have been pointed out
hereinabove. The appeal, under the circumstance, is dismissed.
(Gyan Sudha Misra, C.J)
(D.K.Sinha,J)
dey