IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1035 of 2007
PRAMOD KUMAR
Versus
LALBABU RAI & ANR
with
C.R. No.1806 of 2008
CHANDRA BHUSAN KISHORE & ORS
Versus
PARASH NATH SINGH & ORS
-----------
7 28.10.2010 Let office make a fresh stamp report with
regard to maintainability of these civil revisions in view
of the provisions as contained in Order XLIII Rule 1(k)
as well as the decision of this Court in the case of
Sachida Nand Yadav & others v. Dinesh Yadav &
others (1991 BBCJ, 511) and the decisions of the Apex
Court in the cases of Shahazada Bi v. Halimabi(since
deceased) (AIR 2004 Supreme Court, 3942), K.
Rudrappa v. Shivappa(AIR 2004 Supreme Court,
4346) and Madan Naik v. Mst. Hansubala Devi &
others (AIR 1983 Supreme Court, 676).
Put up these matters on 25.11.2010 under the
same heading maintaining its position.
SC ( Dr. Ravi Ranjan, J.)