High Court Jharkhand High Court

Rajendra Prasad Singh vs Ajit Kumar Thakur & Ors on 11 April, 2011

Jharkhand High Court
Rajendra Prasad Singh vs Ajit Kumar Thakur & Ors on 11 April, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          W.P.(C) No. 4178 of 2008
                                  --------

Rajendra Prasad Singh … Petitioner
Versus
Ajit Kumar Thakur & ors. … Respondents

——–

CORAM: HON’BLE MR. JUSTICE D.N.PATEL

——–

For the petitioner :M/s R. R. Tiwari & Sudhansu Kr. Deo,
Advocates
For the respondents : Mr. N.K.Sahani, Advocate

——–

th
Order dated 11 April, 2011
Per D.N.Patel, J.

1. Learned counsel for the petitioner fairly submitted that in view of the

decision, rendered by the Hon’ble Supreme Court in the case of Bipin Shantilal

Panchal v. State of Gujarat & anr., as reported in (2001)3 SCC 1, this writ

petition is not pressed. Nonetheless, it is submitted that the Title Suit being Title

Suit No. 319 of 2002, which is pending before the trial court, may be directed to

be disposed of as expeditiously as possible and practicable, preferably within the

stipulated time.

2. Learned counsel for the respondents submitted that they have no much

objection if the direction is given for early disposal of the suit.

3. In view of the limited submission, I hereby direct the Sub Judge-II,

Doeghar, to decide Title Suit No. 319 of 2002 as expeditiously as possible and

practicable, preferably on or before 30th August, 2011, mainly for the reason that it

is submitted by the learned counsel for the petitioner (original plaintiff) that the

evidence of defendants has also been completed.

4. This writ petition is, accordingly, disposed of in view of the aforesaid

directions.

( D.N. Patel, J. )
A.K.Verma/