High Court Jharkhand High Court

Sajahan Biswas vs State Of Jharkhand & Ors on 5 May, 2011

Jharkhand High Court
Sajahan Biswas vs State Of Jharkhand & Ors on 5 May, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                          W.P. (C) No. 2420 of 2010

        Sajahan Biswas                                             ...... Petitioner
                                      Versus 
         The State of Jharkhand & ors.                       ...... Respondents
                                     ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
        For the Petitioner                   :  Mr. Sarfaraz Ahmad,  Advocate
        For the State                        :  J.C. to A.G.
        For Respondent Nos. 2 & 3            :  Mr. Ashok Kumar Yadav, Advocate
                                     ­­­­­­­­­
                       th
         04/Dated: 5    May, 2011
                                      

        1.

   Learned counsel appearing for the petitioner submitted that respondent 
nos. 2 and 3 have cheated the petitioner by selling property and receiving 
sizable amount to the tune of Rs. 32,00,000/­ in the year 2008 and they are 
not giving possession of the property. Sizable interest has also been earned by 
respondent nos. 2 and 3 and, therefore, present petition has been preferred 
for   getting   possession   of   the   property,   purchased   by   the   petitioner   from 
respondent nos. 2 and 3, which is a Government Institution.

2.     Learned counsel appearing for respondent nos. 2 and 3 is seeking time 
and submitted that within a period of one week, property, in question, will be 
given to the petitioner, failing which, respondent nos. 2 and 3 shall deposit 
Rs. 32,00,000/­ before this Court.

3.   Time, as prayed for, is granted.

4.   I hereby direct respondent no. 3 to remain personally present before this 
Court   on   the   next   date   of   hearing   at   10:30   a.m.   or   he   may   depute   a 
responsible officer, who is well conversant with the facts of the present case, 
so that even for a smallest query, the matter is not to be adjourned.

5.    The matter is adjourned to be listed on 12th May, 2011.

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