IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No.3963 of 2008
Mahboob Ansari & Ors. .......... Petitioners.
Versus
Md. Farooque Ansari & Ors. .......... Respondents.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioners : Mr. Manjul Prasad, Sr. Advocate.
For the Respondents: Mr. S. N. Das, Advocate.
05/18.10.2011
: When this case is taken up today, learned counsel for the
petitioners submitted that the partition suit is pending since 2007
without any progress in the court below.
Learned counsel appearing on behalf of the respondents
submitted that the delay has been caused at the instance of the
petitioners, who have filed the present writ petition. As soon as
this writ petition is disposed of, there will be no impediment in
proceeding of the suit in the court below.
Considering the said submissions, this writ petition is
disposed of, directing the learned court below to proceed with
the partition suit expeditiously and to dispose of the same
without granting unnecessary adjournments to the parties.
(Narendra Nath Tiwari, J.)
Sanjay/