IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1269 of 2010
Most. Dhanwa Devi & Ors.
Versus
Ramanand Mistry & Ors.
-----------
14. 01.07.2011 Heard the learned counsel for the parties on I.A.
No.4036 of 2011.
This application has been filed for recall of the
order dated 10.05.2011 passed by this Court whereby
M.J.C. application was admitted and it was directed that
this M.J.C. application shall be heard with First Appeal
No.337 of 1989.
The learned counsel for the petitioner submitted
that after this order, there has been criminal cases and
counter cases filed by the parties to the M.J.C. application
and, therefore, instead of keeping pending the M.J.C.
application it may be heard at an early date. After hearing
the parties on 10.05.2011, it was felt that it was necessary
to hear the M.J.C. application with the First Appeal and,
therefore, it is admitted only.
In such circumstances, I do not find any reason
to recall the said order. Accordingly, this M.J.C. application
is rejected.
Saurabh ( Mungeshwar Sahoo, J.)