2008 INSC 0368 SUPREME COURT OF INDIA Santokh Singh Vs. Om Prakash Singh Yadav C.P.(Civil)No.279 of 2007 (B.N.Agrawal and G.S.Singhvi,JJ.) 11.02.2008 ORDER In Special Leave Petition [C] No.17386 of 2006 1. Heard learned counsel for the parties. It has been stated that execution case has been filed for delivery of possession. The executing court is directed to see that delivery of possession is effected by 5th March, 2008, and if necessary, on deputation of police force, which shall be deputed within one week from the date of receipt of requisition of police force. In case any other person other than the tenant is found in possession of the premises in question, he shall also be dispossessed by the person effecting delivery of possession. 2. The contempt petition is, accordingly, disposed of. 1 SpotLaw 2 SpotLaw 3 SpotLaw