Patna High Court – Orders
Most.Guljaro Devi & Anr vs Smt.Vimla Devi & Ors on 2 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1222 of 2011
In
Civil Writ Jurisdiction Case No. 19868 of 2010
With
Interlocutory Application No. 5973 of 2011
In
Letters Patent Appeal No.1222 of 2011.
=====================================================
1. Most. Guljaro Devi, W/o- Late Phulchand Sah,
2. Sarsawati Devi @ Sursati Devi, D/o- Phulchand Sah, W/o-Bharat Sah,
Both residents of Vill.-Sirsa, P.O.-Dighwa Dubauli, P.S.-Baikunthpur,
District-Gopallganj.
.... .... (Plaintiffs/Appellants)/ APPELLANT/S
Versus
1. Smt. Vimla Devi,
2. Smt. Meena Devi,
3. Smt. Sona Devi,
All daughters of Late Sita Sah.
4. Punyadeo Sah, S/o-Late Sita Sah.
5. Jaglal Sah,
6. Birender Sah,
Both sons of Late Adalat Sah.
7. Most. Laxmina Devi, W/o-Late Haricharan Sah,
8. Sikander Sah,
9. Bikrama Sah,
Both sons of Late Haricharan Sah. All residents of Vill. Sirsa, P.O.-
Dighwa Dubauli, P.s.-Baikunthpur, District-Gopallganj.
.... (Defendant 1st Set/Respondents 1st Set)/RESPONDENT/S 1st Set.
10. Anil Kuer,
11. Abhay Kuer,
12. Raju Kuer, All sons of Late Satrudhan Kuer and residents of Vill.-
Bankati, P.S.-Baikunthpur, P.O.-Mahua, District-Gopalganj.
13. Bishwanath Singh, S/o-Late Madho Singh, R/o-Vill.-Manpur, P.O.-
Dighwa Dubauli, P.S.-Baikunthpur, District- Gopalganj.
14. Ranjan Pandey,
15. Arun Pandey,
16. Ashok Pandey, All sons of Late Madan Goapl Pandey and residents
Patna High Court LPA No.1222 of 2011 (2) dt.02-09-2011
2
of Vill.-Reotith, P.O.-Dighwa Dubauli, P.S.-Baikunthpur, District-
Gopalganj.
17. Asha Devi, D/o-Late Madan Gopal Pandey, W/o-Akhileshwar
Pandey, R/o-Vill. & P.O.-Brindavan, P.S.-Thawe, District-Gopalganj.
18. Bachhi Devi, Do-Late Madan Gopal Pandey, W/o-Bhuneshwar Ojha,
R/O-Vill.P.O.-Baharuli, P.S.-Masrakh, District-Saran(Chapra).
...... (Defendant 2nd Set/Respondents 2nd Set)/RESPONDENTS 2 Set.
=====================================================
Appearance :
For the Appellant/s : Mr. Binod Kumar Singh, Advocate,
For the Respondent/s : ----
=====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 02-09-2011 Re. Letters Patent Appeal No.1222 of 2011 and
Interlocutory Application No. 5973 of 2011.
Learned Advocate Mr. Binod Kumar Singh appears for
the appellants. He says that the present Appeal is not maintainable.
He, therefore, seeks leave to withdraw this Appeal with a view to
filing review application before the learned single Judge.
Leave is granted.
The Appeal is disposed of as withdrawn.
The court fees paid on this Appeal will inure on review
application.
Interlocutory Application stands disposed of.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Prakash