High Court Jharkhand High Court

Dinesh Prasad vs State Of Jharkhand & Ors on 12 September, 2011

Jharkhand High Court
Dinesh Prasad vs State Of Jharkhand & Ors on 12 September, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          W.P. (C) No. 233 of 2009
             Dinesh Prasad       ...    ...      ...   ...   ...      Petitioner
                                        Versus
             The State of Jharkhand and others         ...   ...      Respondents
                                    ------

CORAM: HON’BLE MR. JUSTICE D. N. PATEL

—–

For the Petitioner: Mr. Amar Kumr Sinha
For the Respondents: J.C. To G.P. I

——

th
07/Dated: 12 September, 2011

1) This writ petition was disposed of by order dated 25th April,
2011 whereby direction was given to Sub. Judge-IX, Ranchi to dispose
of Money Suit No.01 of 2004 on or before 31st August, 2011. A report
has been received from Sub. Judge-IX, Ranchi for extending time for
about three weeks.

2) From the report submitted by the Sub. Judge-IX, Ranchi and
looking to the facts and circumstances of the case, time to dispose of
Money Suit No.01 of 2004 is extended and now the same will be
disposed of on or before 30th November, 2011. The matter shall be
heard on day-to-day basis so that within the stipulated time, the suit
may be decided. At the end of every English calendar month, Sub.
Judge-IX, Ranchi shall report to this Court about the progress of the
aforesaid Money Suit. Report shall be placed by the Registry before
this Court.

(D. N. Patel, J)
Manoj/cp.2