High Court Jharkhand High Court

Dr.Ram Swarath Pandey & Anr vs Bimal Kumar & Ors on 21 February, 2011

Jharkhand High Court
Dr.Ram Swarath Pandey & Anr vs Bimal Kumar & Ors on 21 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI      
              W.P. (C) No. 706 of 2011

 Dr. Ram Swarath Pandey & another                    ...... Petitioners
                               Versus 
 Bimal Kumar & others                                ...... Respondents
                              ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                              ­­­­­­­­­
For the Petitioners                   :  Mr. Amit Kumar Das, Advocate
For the Respondents                   :  Mr. Ayush Aditya, Advocate,
                                         Mrs. Debolina Sen, Advocate
                              ­­­­­­­­­
                st
 03/Dated: 21    February, 2011
                                       

1.

     Learned counsel appearing for the petitioners submitted that the petitioners 
are the plaintiffs in Title Suit No. 170 of 2004, which is pending before the court 
of learned Sub Judge­IX, Ranchi. It is further submitted by learned counsel for 
the   petitioners   that   the   plaintiffs   have   to   examine   one   more   witness   and, 
thereafter, let the trial court be directed to complete the trial within stipulated 
time. Even previously also, a writ petition bearing W.P. (C) No. 5534 of 2009 was 
preferred by the petitioners and the direction was given to dispose of the suit 
within six months vide order dated 15th March, 2010. Such time limit is already 
over and till today the trial is going on. The respondents (original defendants) 
are taking time and they are interested in prolonging the dispute between the 
parties as they are in possession of the properties. 

2.     I have heard learned counsel for the respondents, who has submitted that 
they  are   not  interested  in  lengthening   the   title   suit,  pending   before   the   trial 
court. In fact, they are cooperating in the hearing of the aforesaid title suit and 
they are not asking any unnecessary adjournments.   It is further submitted by 
learned counsel for the respondents that the plaintiffs have not examined their 
all the  witnesses and, therefore, no sooner did, the examination  of plaintiffs’ 
witness are over, the defendants’ side will complete their evidences.

3.     In   view   of   the   aforesaid   submissions   and   looking   to   the   facts   and 
circumstances of the case and also looking to the previous order passed by this 
Court in W.P. (C) No. 5534 of 2009 on 15th March, 2010, I hereby direct the Sub 
Judge­IX, Ranchi to hear and finally dispose of Title Suit No. 170 of 2004 on or 
st
 before 31    May, 2011
   .  I also direct the Sub Judge­IX, Ranchi to report this Court 
the progress report of Title Suit No. 170 of 2004 on every first week of English 
Calendar month. No unnecessary adjournments will be given by the trial court 
to the parties.

­2­

4.      Learned counsels for both sides have assured that they shall cooperate in 
the   hearing   of   the   title   suit   and   they   shall   not   ask   any   unnecessary 
adjournments.

5. Learned counsel for the petitioners shall present order sheet of Title Suit 
No. 170 of 2004 on every months before this Court.

6. Registry of this Court, is directed to get the progress report of Title Suit 
No. 170 of 2004 from the Sub Judge­IX, Ranchi on every first week of English 
calendar.

7. The matter is adjourned to be listed on 7th March, 2011.

                           (D.N. Patel, J.)
Ajay