High Court Jharkhand High Court

Uday Shankar Gupta & Ors vs Shri Madan Sao & Ors on 31 March, 2011

Jharkhand High Court
Uday Shankar Gupta & Ors vs Shri Madan Sao & Ors on 31 March, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                   W.P. (C) No. 1202 of 2011

         Uday Shankar Gupta & ors.                           ...... Petitioners
                                       Versus 
         Shri Madan sao & ors.                               ...... Respondents
                                      ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                      ­­­­­­­­­
        For the Petitioners                   :  Mr. Atanu Banerjee, Advocate
        For the Respondents                   :
                                      ­­­­­­­­­
                        st
         02/Dated: 31    March, 2011
                                            

        1.

  The present writ petition has been preferred against the order passed by 
the Sub Judge­VI, Dhanbad dated 11th  January, 2011 in Title Suit No. 12 of 
1992, whereby, the stage of taking evidence of the present petitioners, who 
are original plaintiffs, has been closed down.

2.  Having heard learned counsel for the petitioners and looking to the facts 
and circumstances of the case, I see no reason to entertain this writ petition 
mainly for the reason that the suit being Title Suit No. 12 of 1992 has been 
instituted by the present petitioners and even after eighteen years also, the 
present petitioners (original plaintiffs) are thinking that the stage of taking 
evidence ought not to have been closed by the trial court. It appears from the 
facts of the case that enough and adequate opportunities have been given to 
adduce the evidence. More than one dozen dates have been mentioned in the 
impugned order. In view of these facts, no error has been committed by the 
trial   court   by   closing   down   the   stage   of   taking   evidence   by   the   original 
plaintiffs. It cannot be expected from the trial court that even in the suits of 
1992, the stage of taking evidence cannot be closed down in the year 2011. It 
appears that the petitioners (original plaintiffs) are not interested in further 
proceeding of their own suit. 

3. In view of the aforesaid facts, I see no reason to entertain this writ petition. 
There is no substance in this writ petition and, hence, the same is, hereby, 
dismissed.

                         (D.N. Patel, J.)
Ajay/