High Court Madhya Pradesh High Court

Smt. Booti Bai vs Branch Manager, State Bank Of … on 4 August, 2010

Madhya Pradesh High Court
Smt. Booti Bai vs Branch Manager, State Bank Of … on 4 August, 2010
                         W.P. No.10138/2010
4.8.2010

Shri Hari Shankar Dubey, learned counsel for the petitioner.

Heard.

This petition is directed against an order dated 20/5/2010

passed by District Judge, Anuppur in Misc. Civil Appeal No.58/2009,

by which an appeal preferred by the petitioner against an order dated

10/11/2009 passed in Succession Case No.21/2009 by Civil Judge

Class-I, Anuppur was dismissed.

The aforesaid appeal was filed under Section 384 of the

Indian Succession Act, 1925 and sub-section (3) of this section

provides that subject to the provisions of sub-section (1) and to the

provisions as to reference to and revision by the High Court and as to

review of judgment of the Code of Civil Procedure, 1908 (5 of 1908),

as applied by Section 141 of that Code, an order of a District Judge

under this part shall be final. In view of the aforesaid, a revision

against such an appellate order is maintainable before the High

Court. The petitioner may avail the remedy under Section 115 of the

Code of Civil Procedure, 1908.

At this stage, learned counsel for the petitioner submits that he

may be permitted to withdraw this petition with liberty to file revision

against the order dated 20/5/2010 passed by District Judge, Anuppur

in Misc. Civil Appeal No.58/2009 (Annexure-P/2). Prayer is allowed.

With the aforesaid liberty, this petition is dismissed as
withdrawn.

Office to return the certified copy of impugned order

Annexure-P/2 to the petitioner if he appears in the office along with

the photocopy of this order.

(Krishn Kumar Lahoti)                         (J.K. Maheshwari)
       Judge                                       Judge


ts