High Court Madhya Pradesh High Court

Suresh Kumar Tripathi vs The State Of Madhya Pradesh on 9 December, 2010

Madhya Pradesh High Court
Suresh Kumar Tripathi vs The State Of Madhya Pradesh on 9 December, 2010
                           W.A. No.1327/2010

9.12.2010


       Shri R.K. Choubey, learned counsel for the appellant.

       Shri   Pushpendra   Dubey,   learned   counsel   for   the 
respondent No.7.

Heard on the question of admission.

This intra­court appeal has been preferred under Section 
2(1) of the M.P. Uchcha Nyayalaya (Khand Nyaypeeth ko Appeal) 
Adhiniyam,  2005 [for  brevity `the  Act’]  against the order dated 
19­11­2010   passed   by   the   learned   Single   Judge   in   W.P. 
No.15857/2010.

From a perusal of the order passed by the learned Single 
Judge it is apparent that by an interim­order operation of the 
order impugned in the writ petition, dated 21­9­2010, has been 
stayed.

Against   an   interim   order   passed   by   the   learned   Single 
Judge   an   intra­court   appeal  is   not   maintainable   under   the 
provisions of the Act in view of the law laid down by the Full Bench 
decision of this Court rendered in Arvind Kumar Jain vs. State of  
M.P., ILR 2007 (MP) 1017 wherein it has been held as under:

“From   the   aforesaid   enunciation   of   law  
there   remains   no   scintilla   of   doubt   that 
interlocutory   orders   on   certain   circumstances 
could   be   appealed   against   under   the   Letters  
Patent. Despite the fact that they are interlocutory 
in nature they can be put into the compartment of  
judgment   if   it   affects   the   merits   of   the   case 
between the parties by determining some rights or 
liabilities.     There   can   be   three   categories   of  
judgments, final judgment, preliminary judgment  
and   intermediary   judgment   or   interlocutory 
judgment. If the order finally decides the question 
and directly affects the decision in the main case  
or an order which decided the collateral issue or 
the question which is not the subject­matter of the 
main   case   or   which   determines   the   rights   and  
obligation   of   the   parties   in   a   final   way  
indubitably they are appeallable.”

However,   it   would   be   open   to   the   appellant   to   move   an 
application before the learned Single Judge for vacating the stay in 
the writ petition itself.  We have no doubt, that in the event such 
an application is filed by the appellant­petitioner the same may be 
considered and disposed of expeditiously.

With the above observation the writ appeal is dismissed.

                      (S.R.Alam)                                        (Alok Aradhe)
                    Chief Justice                                                 Judge 

ac.