IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.141 of 2011
Suresh Pd. Gupta
Versus
Shyam Sundar Tibrewal
-----------
06. 13.10.2011 Heard the learned counsel appearing on behalf
of the petitioner as well as learned counsel appearing on
behalf of the opposite parties.
The learned counsel appearing on behalf of the
opposite parties prays for adjournment only for today on
the ground that one of the family members of the learned
counsel appearing on behalf of the opposite parties is
seriously ill. However the learned counsel appearing on
behalf of the petitioner submits that tomorrow is the date
fixed for issuance of writ for delivery of possession in
the execution case. In reply, the learned counsel for the
opposite parties has submitted that the presiding officer
of the Court where the execution case is pending has
been transferred and as such there is no likelihood of
further proceeding in the execution case tomorrow.
In view of the aforesaid submission by the
learned counsel for the opposite parties, the matter is
passed over for the day.
( V. Nath, J.)
Nitesh