High Court Patna High Court - Orders

Ramjee Bhagat vs Vijay Kumar Singh on 26 October, 2010

Patna High Court – Orders
Ramjee Bhagat vs Vijay Kumar Singh on 26 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     SA No.347 of 2009
                                     RAMJEE BHAGAT
                                             Versus
                                  VIJAY KUMAR SINGH
                     For the Appellant: Mr. C.M. Chourasia, Advocate

4   26.10.2010

Heard learned counsel for the appellant.

This appeal will be heard. Admit.

The following substantial questions of law arise for

consideration in this appeal:-

(i) Whether the lower appellate court
after formulating a question as to
whether the defendant is defaulter in
payment of rent should have
recorded a finding to that effect?

(ii) Whether in view of the clear-cut
admission in paragraph 6 of his
examination-in-chief by the
defendant, who has been examined
as DW 3, that he has executed the
Kirayanama(deed of lease) in the
year 2002, the lower appellate court
was correct in disbelieving the
Kirayanama(deed of lease) without
considering that part of admission ?

Issue appeal notice to the sole respondent under

ordinary process as well as registered cover with

acknowledgement due on requisite etc. being filed within
-2-

ten days, failing which, this appeal shall stand dismissed

without further reference to a Bench.

Call for the lower court records.

SC                     (Dr. Ravi Ranjan, J.)