High Court Jharkhand High Court

M.Raghwan vs Sarswati Devi @ Sarsu on 19 July, 2011

Jharkhand High Court
M.Raghwan vs Sarswati Devi @ Sarsu on 19 July, 2011
                  IN THE HIGH COURT OF JHARKHAND RANCHI
                            W.P. (C) No. 3103 of 2011

               M. Raghwan @ Murugesh Raghwan ...  ...  ...                Petitioner
                                     Versus
               Sarswati Devi @ Sarsu        Respondent

           CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                               ............

               For the Petitioner : Mr. Deepak Kumar Dubey
               For the Respondent :


                                        ORDER

4/19.07.2011

This writ application has been filed for a direction upon
Munsif Tenughat for disposal of Title Suit No. 20 of 2006 at the
earliest.

It has been stated that witnesses of both parties have
already been examined and suit is under the heading for argument.
Aforesaid fact also finds support from certified copy of order sheet
annexed with present writ application.

Under the aforesaid facts and circumstances, I direct
Munsif Tenughat to dispose of the suit within three months from the
date of receipt of this order.

With the aforesaid direction, this writ application is
disposed of.

(Prashant Kumar, J.)

Binit