High Court Patna High Court - Orders

Ram Sakal Singh &Amp; Ors vs Sudama Sah &Amp; Ors on 8 July, 2008

Patna High Court – Orders
Ram Sakal Singh &Amp; Ors vs Sudama Sah &Amp; Ors on 8 July, 2008
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                          SA No.124 of 2008
                      RAM SAKAL SINGH & ORS
                               Versus
                        SUDAMA SAH & ORS
                              -----------

02 08.07.2008 The appellant was the plaintiff and

have got the suit for declaration of title and

confirmation of possession and if not found in

possession for restoration of possession. His

suit has been dismissed and now the appeal going

against the plaintiff-appellant. He has

preferred this second appeal and by this

application for injunction seeks that his

possession be not disturbed during the pendency

of the appeal.

In my view, neither the Trial Court

nor the Appellate Court having given a finding

that the appellant is in possession an

injunction cannot lie. However, as the matter of

possession is in dispute, parties are expected

to maintain status quo till further orders of

this Court.

Trivedi/ (Navaniti Prasad Singh,J.)