2000 INSC 1034 SUPREME COURT OF INDIA Mahant Ram Saran Dass Vs. Harish Mohan (G.B.Pattanaik and U.C.Banerjee JJ.) 15.09.2000 ORDER The Text below is only a summarized version of the order pronounced When civil suit for declaration under Section 92 of CPC pending before competent forum whether respondent was entitled to raise jurisdiction of Magistrate under Section 145. When Civil Court being in charge of matter appropriate relief can be obtained from Civil Court itself and magistrate had no jurisdiction to entertain case.