IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 102 of 2009
Vol Builders Private Limited ... ... ... ... Petitioner
Versus
Yogesh Chandra Sharma ... ... ... Respondent
------
CORAM: HON'BLE MR. JUSTICE AJIT KUMAR SINHA
------
For the Petitioner: Mr. A.K. Sahani
For the Respondent: Mr.....
------
2/19.1.2009
The present writ petition has been preferred for issuance of
an appropriate writ, order or direction in the nature of certiorari for
quashing an order dated 2.1.2009 passed by the Learned Munsif,
Ranchi, in Execution Case No. 17 of 2006 and for appropriate
direction upon the Learned Munsif, Ranchi, to dispose of the
Execution Case No. 17 of 2006 within a specified period.
The main contention raised by the petitioner is that the
impugned order dated 2.1.2009 is vitiated and this will amount to
prolong the Execution Case No. 17 of 2006. It has also been
submitted that it will also delay in getting fruits of the decree
without any reason.
Considering the facts and circumstances of the case, it will
be in the interest of justice to direct the court below to expedite
the pending Execution case No. 17 of 2006.
This writ petition is accordingly disposed of without any
order as to cost.
(Ajit Kumar Sinha, J)
Sudhir/FA