IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13417 of 2011
Lal Bahadur Sharma
Versus
Nawal Kishore Sharma & Anr
----------------------------------
03. 26.08.2011. Heard the learned counsel for the petitioner.
This application under Article 227 of the
Constitution of India has been filed for a direction to the
Sub Judge 3rd Danapur to decide and dispose of the Title
Suit No.447 of 1987. The learned counsel for the
petitioner submitted that the petitioner is aged more than
75 years and the suit is of the year 1987 but in spite of
the fact that several times it was heard, the suit is not
being disposed of on one ground or the other.
From perusal of Annexure ‘3’ of the writ
application, it appears that there is an order of this Court
earlier to dispose of the suit expeditiously and some time
frame was given. However, so far this application is
concerned, no such blanket order fixing disposal of the
suit can be given in an application under Article 227 of
the Constitution of India. The petitioner may press his
grievance before the Court below or before the District
Judge. If such grievance is placed, the Court concerned
shall consider the same.
With the above observation, this writ application
is dismissed.
Sanjeev/- (Mungeshwar Sahoo,J.)