High Court Patna High Court - Orders

Lal Bahadur Sharma vs Nawal Kishore Sharma & Anr on 26 August, 2011

Patna High Court – Orders
Lal Bahadur Sharma vs Nawal Kishore Sharma & Anr on 26 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.13417 of 2011
                                     Lal Bahadur Sharma
                                            Versus
                               Nawal Kishore Sharma & Anr
                               ----------------------------------

03. 26.08.2011. Heard the learned counsel for the petitioner.

This application under Article 227 of the

Constitution of India has been filed for a direction to the

Sub Judge 3rd Danapur to decide and dispose of the Title

Suit No.447 of 1987. The learned counsel for the

petitioner submitted that the petitioner is aged more than

75 years and the suit is of the year 1987 but in spite of

the fact that several times it was heard, the suit is not

being disposed of on one ground or the other.

From perusal of Annexure ‘3’ of the writ

application, it appears that there is an order of this Court

earlier to dispose of the suit expeditiously and some time

frame was given. However, so far this application is

concerned, no such blanket order fixing disposal of the

suit can be given in an application under Article 227 of

the Constitution of India. The petitioner may press his

grievance before the Court below or before the District

Judge. If such grievance is placed, the Court concerned

shall consider the same.

With the above observation, this writ application

is dismissed.

Sanjeev/-                                            (Mungeshwar Sahoo,J.)