IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.17601 of 2010
1. JAGTARNI DEVI W/O NARAYAN SAH, D/O SHIV SHANKAR SAH
@ KANIK SAH R/O VILL.- PITAUNJHIA, P.S.- PASRAHA, DISTT.-
KHAGARIA
Versus
1. NARAYAN SAH S/O SARYUG SAH R/O VILL.- PITAUNJHIA, P.S.-
PASRASHA, DISTT.- KHAGARIA, NOW WORKING AS CHAUKIDAR
KOSI PROJECT VEERPUR, DISTT.- SUPAUL AND RESIDING AT
VILL.- KONTAHA, P.O.- BHIM NAGAR, P.S.- VEERPUR, DISTT.-
SUPAUL
2. GEETA DEVI D/O JAGARNATH SAH P.O. AND P.S.- VEERPUR,
DISTT.- SUPAUL
3. EXECUTIVE ENGINEER KOSHI PROJECT VEERPUR, DISTT.-
SUPAUL
-----------
4. 21.04.2011 The report at Flag ‘A’ has been perused.
There is no indication in the report of
any modification, variation or setting aside of the
judgment and decree in Title Suit No. 4 of 1996.
There appears no justifiable reason for pendency of
Execution case for such long years.
If the orders of the executing Court are
not being complied with by any Government
department, the executing Court is required to
exercise its powers in accordance with law to
ensure compliance.
Writing of letters to Government
authorities by the Court with regard to a judicial
proceeding is not an appropriate method to deal
with the issue. Let the Execution case be brought
to its logical conclusion without further delay
2
within a maximum period of six months from the
date of receipt/production of a copy of this order.
The writ application stands disposed.
P. Kumar ( Navin Sinha, J.)