High Court Patna High Court - Orders

Lakshman Prasad vs Firm M/S Dress. Co.&Amp; Ors on 24 February, 2011

Patna High Court – Orders
Lakshman Prasad vs Firm M/S Dress. Co.&Amp; Ors on 24 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.3214 of 2010
          1. LAKSHMAN PRASAD S/O LATE BADRI PRASAD R/O NAYA
          TOLA, SIWAN, P.O. & P.S.+DISTT.- SIWAN
                                Versus
          1. FIRM M/S DRESS. CO. THROUGH SHRI RAGHUBANS MANI R/O
          DHAKIM TOLA NAI BAZAR, SIWAN, P.O. & P.S.+DISTT.- SIWAN
          2. RAGHUBANS MANI S/O LATE BIND PD. R/O DHAKIM TOLA NAI
          BAZAR, SIWAN, P.O. & P.S.+DISTT.- SIWAN
          3. PRAKASH SONY S/O RAGHUBANS MANI R/O DHAKIM TOLA
          NAI BAZAR, SIWAN, P.O. & P.S.+DISTT.- SIWAN
          4. PRABHAT SONY S/O RAGHUBANS MANI R/O DHAKIM TOLA
          NAI BAZAR, SIWAN, P.O. & P.S.+DISTT.- SIWAN
          5. SMT. USHA DEVI W/O SUBASH SONI R/O DHAKIM TOLA NAI
          BAZAR, SIWAN, P.O. & P.S.+DISTT.- SIWAN
          6. SMT. SANGITA SHARAF W/O SANTOSH SARAF R/O DHAKIM
          TOLA NAI BAZAR, SIWAN, P.O. & P.S.+DISTT.- SIWAN
                              -----------

02. 24.02.2011 Heard learned counsel for the petitioner.

It is submitted that the petitioner filed an

Eviction Suit No. 109 of 1994, when in Title Appeal No.

132 of 1998, he secured a decree for eviction to be

executed within three months. The Second Appeal

preferred by the tenant/defendant, S.A. No. 233 of

2003 was dismissed by this Court on 2.2.2007. A

Review Application No. 53 of 2007 preferred by the

tenant/defendant was also dismissed on 10.7.2007.

S.L.P. No. 9603 of 2007 preferred by the

tenant/defendant was also dismissed on 5.10.2007.

Notwithstanding all of which Execution Case No. 10 of

2003 remains pending and the petitioner is being

denied the benefits of the eviction decree.

If there be no orders of a competent Court of
2

Law in respect of the Execution Case No. 10 of 2003

staying delivery of possession, the present is a fit case

to direct that Execution Case No. 10 of 2003 be taken

to its logical conclusion within a maximum period of

two months from the date of receipt/production of a

copy of this order before Executing Court.

The District Magistrate and Superintendent

of Police, Siwan are directed to ensure necessary

deployment on the date and time so fixed for

execution, so that the decree in Execution Case No. 10

of 2003 is executed in finality on that date subject only

to the limitation as noticed hereinbefore.

The application stands disposed.

P.K.                                       ( Navin Sinha, J.)