High Court Patna High Court - Orders

Krishna Devi &Amp; Ors. vs Rabindra Dubey &Amp; Ors. on 20 July, 2010

Patna High Court – Orders
Krishna Devi &Amp; Ors. vs Rabindra Dubey &Amp; Ors. on 20 July, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.579 of 2010
KRISHNA DEVI & ORS.

Versus
RABINDRA DUBEY & ORS.

02. 20.07.2010 Heard learned counsel for the appellants.

This appeal has been preferred against order dated

13.4.2010 passed by sub-ordinate Judge IIIrd , Sitamarhi in Partition

Suit No. 310 of 2008, directing the defendant-appellants to maintain

status quo but in case of need will execute any type of instrument only

after taking permission from the Court concerned.

After some arguments, learned counsel for the appellants

concedes that if the suit is proceeded expeditiously and in case of

need, the petition seeking permission for transfer of land if filed shall

be disposed of on its own merit expeditiously. He has nothing to

submit against impugned order.

Taking the submissions made above, this appeal is hereby

disposed of without any adjudication on merit. Simultaneously, court

below is directed to proceed expeditiously of the suit and dispose of

the petitions, if filed, seeking permission to transfer of land in anyway

at the earliest.

Praveen/                                                         (Akhilesh Chandra, J.)