IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 2420 of 2010
Sajahan Biswas ...... Petitioner
Versus
The State of Jharkhand & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. Sarfaraz Ahmad, Advocate
For the State : J.C. to A.G.
For Respondent Nos. 2 & 3 : Mr. Ashok Kumar Yadav, Advocate
th
04/Dated: 5 May, 2011
1.
Learned counsel appearing for the petitioner submitted that respondent
nos. 2 and 3 have cheated the petitioner by selling property and receiving
sizable amount to the tune of Rs. 32,00,000/ in the year 2008 and they are
not giving possession of the property. Sizable interest has also been earned by
respondent nos. 2 and 3 and, therefore, present petition has been preferred
for getting possession of the property, purchased by the petitioner from
respondent nos. 2 and 3, which is a Government Institution.
2. Learned counsel appearing for respondent nos. 2 and 3 is seeking time
and submitted that within a period of one week, property, in question, will be
given to the petitioner, failing which, respondent nos. 2 and 3 shall deposit
Rs. 32,00,000/ before this Court.
3. Time, as prayed for, is granted.
4. I hereby direct respondent no. 3 to remain personally present before this
Court on the next date of hearing at 10:30 a.m. or he may depute a
responsible officer, who is well conversant with the facts of the present case,
so that even for a smallest query, the matter is not to be adjourned.
5. The matter is adjourned to be listed on 12th May, 2011.
(D.N. Patel, J.)
Ajay/