IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.579 of 2010
KRISHNA DEVI & ORS.
Versus
RABINDRA DUBEY & ORS.
02. 20.07.2010 Heard learned counsel for the appellants.
This appeal has been preferred against order dated
13.4.2010 passed by sub-ordinate Judge IIIrd , Sitamarhi in Partition
Suit No. 310 of 2008, directing the defendant-appellants to maintain
status quo but in case of need will execute any type of instrument only
after taking permission from the Court concerned.
After some arguments, learned counsel for the appellants
concedes that if the suit is proceeded expeditiously and in case of
need, the petition seeking permission for transfer of land if filed shall
be disposed of on its own merit expeditiously. He has nothing to
submit against impugned order.
Taking the submissions made above, this appeal is hereby
disposed of without any adjudication on merit. Simultaneously, court
below is directed to proceed expeditiously of the suit and dispose of
the petitions, if filed, seeking permission to transfer of land in anyway
at the earliest.
Praveen/ (Akhilesh Chandra, J.)