IN THE HIGH COURT OF JUDICATURE AT PATNA
E.P. No.9 of 2009
MUNNA RAI
Versus
KRISHNA KUMAR SINGH
-----------
25/ 01.04.2011 Vide order dated 25.03.2011 last chance was given by
this court to the petitioner and the case was adjourned to
15.04.2011. In the said circumstances, put up this case under the
heading ‘hearing’ on 15th of April, 2011.
On 25.03.2011 learned counsel for the respondent has
filed an application dated 17.09.2010 for permitting him to inspect
the documents received from the custody of the different
custodians. Considering the circumstances, this application is
allowed and learned counsel for both the parties are permitted to
inspect the documents received from the custody of different
custodians within ten days from today.
Again on 25.03.2011 learned counsel for the respondent
has filed another application dated 17.09.2010 for calling further
four documents from its respective custodians. List of documents
had been filed by the respondent more than a year back and hence
the case was directed to be listed for final hearing. Furthermore, it
transpires from the said application that it was ready for being filed
on 17.09.2010 but it was not filed for about six months although in
the meantime this case was taken up on six occasions and only
now it has been filed when order dated 25.03.2011 was passed
fixing 15th April, 2011 for final hearing of the case as the last
chance. In these circumstances, it is quite apparent that this is
-2-
merely a dilatory tactics of the respondent and in the said light, the
said application of the respondent cannot be legally allowed and it
is, accordingly, dismissed.
(S. N. Hussain, J.)
Sunil