High Court Jharkhand High Court

Harihar Khalkho vs State Of Jharkhand & Ors on 20 July, 2011

Jharkhand High Court
Harihar Khalkho vs State Of Jharkhand & Ors on 20 July, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI

                           W.P.(C ) No. 3960 of 2011

             Basanti Devi and others ...        ....Petitioners

                                 Vs.
             Shanti Devi                 ....   ....Respondent

CORAM:       HON'BLE MR. JUSTICE PRASHANT KUMAR

             For the Petitioners:        Mr. Shailesh
             For the Respondents:        Mr.

2/20.07.2011

: This writ application has been filed against the order
dated 27.6.2011 passed by District Judge, Gumla in T.A. No. 12 of
2007 whereby he refused to stay the proceeding of execution case no.
1 of 2007, pending in the court of Sub Judge -I, Gumla.

It appears from the impugned order that the Title Appeal, itself
is ready for argument and the case is fixed for final argument on
26.7.2011.

Under the said circumstance, I direct the District Judge, Gumla to
hear the appeal on 26.7.2011 and dispose of the same in accordance
with law.

Till 26.7.2011, the proceeding of Execution Case No. 01 of 2007
shall remain stayed.

It is made clear that in no case, appeal will be adjourned on
26.7.2011.

With the aforesaid observations and directions, this writ
application is disposed of.

Let this order be communicated to the court concerned through
‘FAX’

( Prashant Kumar,J.)

Sharda/-