High Court Patna High Court - Orders

Janardan Sah &Amp; Ors vs Birendra Kumar Kejriwal &Amp; Anr on 15 July, 2008

Patna High Court – Orders
Janardan Sah &Amp; Ors vs Birendra Kumar Kejriwal &Amp; Anr on 15 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              SA No.285 of 2005
                             JANARDHAN SAH & ORS
                                    Versus
                        BIRENDRA KUMAR KEJRIWAL & ANR
                                 -----------

05/ 15.07.2008 This second appeal arises out of Eviction Suit No. 05 of

1996 which was filed by the plaintiff-respondent-respondent for

eviction of the defendants-appellants-appellants on the ground of

default and both the learned courts below arrived at concurrent

finding of facts regarding relationship of landlord and tenant between

the parties as well as default in the payment of rent by the defendants-

appellants.

2. This case is running on the daily cause list since more than

the last three weeks and realizing the frivolous nature of the instant

second appeal, the appellants have been seeking adjournments and

pass overs for the day time and again although learned counsel for the

respondent has been regularly present on every date. Only in the last

week thrice pass overs were sought by the appellants and thus it

appears that this is nothing but a dilatory attitude of the appellants,

after obtaining an order of stay of the execution proceeding from the

Registrar General on 01.12.2005. This attitude must be deprecated.

3. However, today learned counsel for the appellants has

absented himself although learned counsel for the respondent is

present. In the said circumstances this second appeal is dismissed for

non-prosecution and the order of stay granted by the Registrar

General on 01.12.2005 is vacated.

4. In the aforesaid facts and circumstances, learned Munsif,
2

Naugachia, before whom Execution Case No. 02 of 2004 is pending

for execution of the impugned judgment and decree, is directed to

expedite the proceeding of the said execution case in accordance with

the impugned judgment and decree of the court below without giving

any undue adjournment to any of the parties.

5. Office is directed to send this order immediately to the

learned court below through fax, if the cost of fax is deposited by

learned counsel for the respondent by tomorrow.

harish/                                  (S.N.Hussain, J.)