IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No.3868 of 2011
Dilnath Mahto & Ors. .... Petitioners
Versus
State of Jharkhand & Ors. ...Respondents
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioners : Mr. Rahul Kumar Das, Advocate
For the State : J.C. to G.A.
-----
2/19.09.2011
In this writ petition, the petitioners have prayed for a direction on learned
trial court to dispose of the Partition Suit no.241 of 2004 within a specified
period.
I have heard learned counsel for the petitioners. In course of hearing,
learned counsel for the petitioners informed that the suit is at the evidence stage
and the evidences are being recorded.
In view of the above, I find that the trial is in progress. However, since the
partition suit is of 2004, it requires expeditious hearing and disposal.
Considering the above, this writ petition is disposed directing learned trial
court to proceed with the hearing of the suit without granting any unnecessary
adjournment to the parties and dispose of the same, as expeditiously as
possible.
( Narendra Nath Tiwari, J.)
s.b.