IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 4178 of 2008
--------
Rajendra Prasad Singh … Petitioner
Versus
Ajit Kumar Thakur & ors. … Respondents
——–
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
——–
For the petitioner :M/s R. R. Tiwari & Sudhansu Kr. Deo,
Advocates
For the respondents : Mr. N.K.Sahani, Advocate
——–
th
Order dated 11 April, 2011
Per D.N.Patel, J.
1. Learned counsel for the petitioner fairly submitted that in view of the
decision, rendered by the Hon’ble Supreme Court in the case of Bipin Shantilal
Panchal v. State of Gujarat & anr., as reported in (2001)3 SCC 1, this writ
petition is not pressed. Nonetheless, it is submitted that the Title Suit being Title
Suit No. 319 of 2002, which is pending before the trial court, may be directed to
be disposed of as expeditiously as possible and practicable, preferably within the
stipulated time.
2. Learned counsel for the respondents submitted that they have no much
objection if the direction is given for early disposal of the suit.
3. In view of the limited submission, I hereby direct the Sub Judge-II,
Doeghar, to decide Title Suit No. 319 of 2002 as expeditiously as possible and
practicable, preferably on or before 30th August, 2011, mainly for the reason that it
is submitted by the learned counsel for the petitioner (original plaintiff) that the
evidence of defendants has also been completed.
4. This writ petition is, accordingly, disposed of in view of the aforesaid
directions.
( D.N. Patel, J. )
A.K.Verma/