High Court Jharkhand High Court

Nandlal Prasad vs Hari Prasad Sah @ Hari Prasad on 3 May, 2011

Jharkhand High Court
Nandlal Prasad vs Hari Prasad Sah @ Hari Prasad on 3 May, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               W.P. (C) No. 5556 of 2010
                                         ...
           Nandlal Prasad                                         ... ...      Petitioner
                               ­V e r s u s­
           Hari Prasad Sah @ Hari Prasad Sahu       ...  ...      Respondent
                                         ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                         ...
           For the Petitioner            : ­ Mr. S.K. Laik, Advocate.
           For the Respondent            : ­
                                         ...
                          
05/03.05.2011

This application is directed against the order date 01.10.2010 
whereby learned Munsif, Chaibasa rejected application of defendant/
petitioner   for   deciding   the   issue   of   valuation   of   suit   property   as 
preliminary issue.

Impugned   order   reveals   that   learned   court   below   concluded 
that   for   deciding   the   question   raised   by   defendant,   evidence   is 
required to be laid from both the sides, thus, said question cannot be 
decided as a preliminary issue and same will be decided along with 
other issues framed later on.

I   find   no   illegality   in   the   aforesaid   order   of   learned   court 
below.

Thus, I find no merit in this application, accordingly, same is 
dismissed. 

   (Prashant Kumar, J.)
sunil/