1999 INSC 0948 SUPREME COURT OF INDIA Ghanteshwar Ghosh Vs. Madan Mohan Ghosh (S.B.Majmudar and U.C.Banerjee JJ.) 02.12.1999 ORDER The Text below is only a summarized version of the order pronounced The Supreme Court directed payment of Rs.1 lakh to the stranger-purchaser in exercise of right of pre-emption pursuant to the section 4 application. The application stands allowed and the stranger- purchaser will execute all necessary conveyance in favour of the respondent herein within a period of four weeks from the date of receipt of the entire sum in terms of the present order. And when the balance amount is deposited in the trial court, the Registrar, civil court concerned is directed to intimate the same within a period of seven days to the stranger-purchaser, the appellant herein from the date of deposit of such money.