High Court Patna High Court - Orders

Rama Shanker Singh &Amp; Ors vs Jagarnath Singh And Ors on 24 August, 2010

Patna High Court – Orders
Rama Shanker Singh &Amp; Ors vs Jagarnath Singh And Ors on 24 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  FA No.333 of 1983
                             RAMA SHANKER SINGH & ORS
                                          Versus
                             JAGARNATH SINGH AND ORS
                                       -----------

25. 24.08.2010 Heard the learned counsel on behalf of the

appellant on the Interlocutory Application No. 3381 of

2007.

This I.A. No. i.e. 3381 of 2007 has been filed

under order 39 Rule 2A C.P.C. for initiating a

contempt proceeding against the Opposite Parties

mentioned in the Interlocutory Application.

The learned counsel submitted that by terms

of order dated 01.10.1985, this Court directed the

respondents, not to sell the property, but in spite of

the order of this Court, in gross violation thereof, the

respondent nos. 8, 9, 10 and 11 have sold the

properties to the Opposite Party nos. 2 to 10 of the

Interlocutory Application.

Admittedly, the Opposite Party nos. 2 to 10

are not parties in the First Appeal and the order

dated 01.10.1985 was passed against the

respondents.

So far the respondent nos. 8, 9 and 10 are

concerned, they are dead. Only the respondent no.

11, who is Opposite Party no. 1 in the Interlocutory

Application is therefore, concerned with the
2

injunction order passed by this Court.

According to the learned counsel, the

respondent no. 11 along with others transferred the

suit property, as mentioned in detail, in paragraph 5,

6 and 7 of the Interlocutory Application in gross

violation of the order passed by this Court dated

01.10.1985.

In spite of service of notice, when this

application is heard, nobody appears on behalf of the

respondent no. 11. No show cause has also been

filed.

In my opinion, therefore, prima facie, it

appears that the respondent no. 11 has violated the

order dated 01.10.1985 passed by this Court

restraining the respondent from transferring the suit

property.

Accordingly, I direct the office to register this

I.A. No. 3381 of 2007 as separate contempt

application and the record may be placed before the

appropriate Bench for appropriate orders.

Saurabh                          (Mungeshwar Sahoo, J.)