IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.179 of 2009
Sita Ram Sah
Versus
Mahadeo Sah
-----------
4 15-7-2011 Heard the learned counsel appearing on behalf of
the appellant and the respondent.
This appeal will be heard. Admit.
The substantial questions of law in this appeal are
as hereunder:
1.Whether the appellate court below is legally
correct in holding that in absence of documentary evidence,
the case of the plaintiff that Gopi Sah died in the year 1953,
cannot be accepted?
2. Whether the judgment of reversal passed by the
appellate court below can be sustained in law in view of non-
consideration of the reasonings and findings recorded by the
trial court on the basis of oral evidence on the issue of the
year of death of Gopi Sah?
Call for the records. As the sole respondent has
appeared, there is no need for issue of notice.
( V. Nath, J.)
roy