High Court Patna High Court - Orders

Md.Ibral Alam @ Laddu vs Md.Saukat Ali on 8 July, 2011

Patna High Court – Orders
Md.Ibral Alam @ Laddu vs Md.Saukat Ali on 8 July, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CWJC No.10701 of 2011
                       Md.Ibral Alam @ Laddu
                               Versus
                           Md.Saukat Ali
                             -----------

02. 08.07.2011. Heard the learned counsel for the

petitioner.

This writ application has been filed against

the order dated 06.05.2011 passed by Munsif,

Biharsharif at Nalanda in Eviction Suit No.1 of 2010

whereby the learned Court below rejected the

application filed by the petitioner who was

defendant in the Court below praying for

appointment of Pleader Commissioner.

From perusal of the impugned order, it

appears that the learned Court below has stated

that the fact for which the petitioner prayed for

appointment of Pleader Commissioner can be

proved by the evidences adduced by the parties

and, therefore, it is not necessary to appoint

Pleader Commissioner. The Court below also

observed that the case is pending for final hearing

but with intention to delay the matter, the

petitioner at this stage filed the application for

appointment of Pleader Commissioner. It further

appears that taking into consideration the intention
2

of the petitioner, the learned Court below has

awarded cost of Rs.100/- also.

In view of the above fact that the

witnesses have been examined on behalf of both

the parties and according to the Court below, the

fact alleged by the petitioner can be gone into and

decided on the basis of the evidences available on

record by the Court below, I am not inclined to

interfere with the impugned order in writ

jurisdiction. Accordingly, this writ application is

dismissed.

Sanjeev/- (Mungeshwar Sahoo,J.)