IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.430 of 2011
RAMADHAR SINGH, CHAND BARWA, POLICE STATION
BAHARAULI, POLICE STATION MASHRAKH, SARAN.
Versus
1. KANTI DEVI, CHAND BARWA, POLICE STATION
BAHARAULI, POLICE STATION MASHRAKH, SARAN.
PLAINTIFF-RESPT 1ST SET.
2. NEPAL SINGH, CHAND BARWA, POLICE STATION
BAHARAULI, POLICE STATION MASHRAKH, SARAN.
DEFENDANT-RESPT 2ND SET.
3. RAJESH SINGH AND
4. RATNESH SINGH, SONS OF RAM PYAR SINGH, CHAND
BARWA, POLICE STATION BAHARAULI, POLICE STATION
MASHRAKH, SARAN.
DEFENDANTS-RESPT 3RD SET.
-----------
4. 29.06.2011. Heard learned counsel for the parties.
The defendant -petitioner has moved this Court against
order dated 26.5.2009, passed by the Sub-judge VII, Chapra in
Title suit no. 382 of 2007, whereby the amendment sought for by
the plaintiff was allowed.
Learned counsel for the petitioner submits that the
plaintiff has introduced the new genealogical table which do not
depict the true genealogical table of the descendents.
It will be open for the petitioner to place all these
things at the appropriate stage including the stage of adducing
evidence.
The writ petition stands disposed of.
Shashi. (Samarendra Pratap Singh, J.)