IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.673 of 2004
M/S R.R.Enterprises & Ors
Versus
Smt. Pratibha Lal & Ors
----------------------------------
19. 21.9.2011 Learned counsel for the decree-holder is
present. It appears that the present civil revision
application at the instance of the judgment-debtor was
dismissed by judgment dated 1.9.2010. It arises out of an
eviction suit on the ground of personal necessity. The
judgment-debtors challenged the order of this Court by
preferring CC 841/2011 before the Supreme Court, which
was dismissed by the following order dated 20.1.2011:
“Taken on board.
Delay condoned.
The Special Leave Petition is dismissed.
However, six months’ time is
granted for vacating the premises in
question, upon filing usual undertaking
in the Registry of this Court within four
weeks from today.”
Sd/ Dalveer Bhandari, J.
Sd/-Deepak Mishra,J.
It appears from the report dated 23.7.2011 of
the learned Sub-Judge XII, Patna, that the judgment-debtor
filed false affidavit in the executing court to the effect that
they have voluntarily handed over possession of the
2
tenanted premises to the decree-holder. They have really
not handed over vacant possession of the tenanted
premises. In that view of the matter, issue non-bailable
warrant of arrest to the petitioners herein (the judgment-
debtors).
Put up on 24.10.2011, at 10.30 A.M., on which
date they shall be produced in the Court.
Vinay/ ( S. K. Katriar, J.)