IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17553 of 2011
Shankar Chaudhary & Anr
Versus
Raj Narain Chaudhary
----------------------------------
03. 17.10.2011 Heard the learned counsel for the petitioners.
This application has been filed against the
order dated 16.05.2011 passed by learned Sub Judge
IV, Vaishali at Hajipur in Partition Suit No.407 of 1999
whereby the learned Court below allowed the recall
application and also received the sale deed dated
10.02.1982 and other documents and marked as
Exhibit.
From perusal of the impugned order, it appears
that the Court below has exercised a judicial discretion
and only received the documents in evidence. This
power has been exercised in view of provision as
contained in Order 7 Rule 14(3) C.P.C. I, therefore,
find that it is not a case of jurisdictional error.
Accordingly, this writ application is dismissed.
Saurabh (Mungeshwar Sahoo,J.)