Allahabad High Court High Court

Shivchand And Others vs Rajendra And Others on 11 January, 2010

Allahabad High Court
Shivchand And Others vs Rajendra And Others on 11 January, 2010
Court No. - 19

Case :- SECOND APPEAL No. - 134 of 2001
Petitioner :- Shivchand And Others
Respondent :- Rajendra And Others
Petitioner Counsel :- Indrasen Singh Tomar
Respondent Counsel :- S.N.Singh,A.K.Rai

Hon'ble Sanjay Misra,J.

Heard Sri Shashi Kant Shukla learned counsel for the appellant
and Sri A.K. Rai for the respondents.

Admit.

The substantial question of law that arises in this second appeal is –

(1) Whether without disposing of the objection of the
defendant/appellant preferred against the map and report of the
Advocate-Commissioner, the Commissioner’s report and map can
be relied upon in determining the title and possession of a party in
suit and the courts below while recording their findings on this
basis had committed material irregularity?

Order Date :- 11.1.2010
Pravin

Court No. – 19
Stay application no. 19457 of 2001 in
Case :- SECOND APPEAL No. – 134 of 2001
Petitioner :- Shivchand And Others
Respondent :- Rajendra And Others
Petitioner Counsel :- Indrasen Singh Tomar
Respondent Counsel :- S.N.Singh,A.K.Rai

Hon’ble Sanjay Misra,J.

Heard learned counsel for the parties. The suit of the plaintiff has
been decreed by both the courts below and no grounds for interim
relief has been made out.

The stay application stands rejected.

Order Date :- 11.1.2010/Pravin