2008 INSC 0298 SUPREME COURT OF INDIA Kewal Krishan & Ors. Vs. Surinder Kumar & Ors. C.A.No.961 of 2008 (B.N.Agrawal and G.S.Singhvi,JJ.) 04.02.2008 ORDER (Arising out of S.L.P. (C) No.12776 of 2006) 1. Leave granted. 2. Heard learned counsel for the parties. 3. In the facts and circumstances of the case, we feel that the direction should be given to the Trial Court to dispose of the suit within a time schedule. Accordingly, we direct the Trial Court to dispose of the suit within a period of nine months from the date of receipt/production of copy of this order. All the parties shall cooperate to dispose of the suit, as directed. It is further directed that, till the disposal of the suit by the Trial Court, interim order passed by this court on 14th August, 2006, shall continue to operate. The civil appeal is, accordingly, disposed of. 1 SpotLaw