High Court Patna High Court - Orders

Raghunandan Thakur vs Asutosh Shahi &Amp; Ors on 15 July, 2008

Patna High Court – Orders
Raghunandan Thakur vs Asutosh Shahi &Amp; Ors on 15 July, 2008
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                       C.R. No.704 of 2006
                    RAGHUNANDAN THAKUR
                             Versus
                     ASUTOSH SHAHI & ORS
                            -----------

2 15.7.2008 Heard Counsel for the petitioner.

This Court taking into consideration the judgment of

the Apex Court in the case of Hindustan Aeronautics Vs.

Ajit Prasad reported in AIR 1973 SC 76, does not find any

jurisdictional error in the impugned order refusing to set

aside the order declining grant of injunction to the

petitioner.

Counsel for the petitioner however submits that while

deciding the interlocutory matter with regard to the grant of

injunction and its being considered at the appellate stage,

both the Courts while declining injunction to the petitioner

and/or affirming such order of the Court below, has given

certain findings of fact which may substantially prejudice

the petitioner in the ultimate disposal of the suit.

In the opinion of this Court, such apprehension of the

petitioner is wholly misconceived because whatever

observations have been made in the impugned order are

confined only for the purposes of the disposal of such

interlocutory matter and cannot be made the basis for

giving judgment by the trial court which would always the

decide suit on merits in the light of the evidence adduced by
2

the parties.

Considering however the fact, that the suit is of the

year 1997, the Court below is directed to ensure that the

same is disposed of within a period of two years from the

date of production/receipt of a copy of this order.

With the aforementioned observations and directions,

the Civil Revision application being devoid of any merit is

dismissed.

Rsh                                           (Mihir Kumar Jha, J.)