IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13630 of 2011
Tanweer Alam
Versus
M.Matlub & Anr
----------------------------------
2. 23.08.2011 Heard the learned counsel for the petitioner.
This application under Article 227 of the
Constituting of India has been filed for directing the
Fast Tract Court No.4, Gaya to hear the Eviction Appeal
No. 21 of 2005/ 3 of 2006 and to conclude the same
after day to day hearing within a period of three
months.
In supervisory jurisdiction under Article 227 of
the Constitution of India no such blanket order can be
granted. However, if so advised the petitioner may
approach the court below where the appeal is pending
for expeditious hearing.
Accordingly, the application is dismissed.
S.S. (Mungeshwar Sahoo,J.)