High Court Patna High Court - Orders

Faiz Murtza Ali vs The State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Faiz Murtza Ali vs The State Of Bihar &Amp; Ors on 6 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.11287 of 2009
                                        FAIZ MURTZA ALI .
                                                  Versus
                                 THE STATE OF BIHAR & ORS .
                                                -----------

For the Petitioner:- Mr. K.N. Chaubey, Sr. Adv.
For the Respondents:- Mr. Sanjay Singh, Adv.

Mr. Uma Kant Prasad, Adv.

————–

6. 6.12.2010 Heard learned counsel for the petitioner and

the opposite parties.

The relief prayed in this writ application is

only for a direction to the trial Court for disposal of

the application for appointment of a Receiver of the

suit property in Title Suit No. 262 of 1991, pending

before the Subordinate Judge-IX, Patna.

Counsel for the parties have no objection to

the disposal of this application with direction to the

trial Court to dispose of the application for

appointment of a Receiver, in accordance with law

within a maximum period of three months from the

date of receipt/production of a copy of this order.

Nothing in this order shall be construed as

an observation or be deemed as a direction of the writ

Court to the trial Court for acting in any particular

manner on the application awaiting its consideration

which is to be decided by the trial Court at its own

wisdom but in accordance with law.

As prayed on behalf of the petitioner an
2

observation is further made that considering the suit

is of the year 1991, the trial Court shall make every

endeavour to dispose off the suit expeditiously as early

without granting unnecessary adjournment to either

side.

The writ application stands disposed.

P. Kumar                                         ( Navin Sinha, J.)