/2022 INSC 0782/ IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION Transfer Petition (Civil) No.513/2020 SURJIT KISHORE DAS Petitioner(s) VERSUS AJAY KISHORE DAS & ORS. Respondent(s) O R D E R Heard learned counsel for the parties. We do not see any reason to entertain this transfer petition. However, considering the circumstances on record including the advance age of the parties, we direct the concerned Trial Court to expedite the process and conclude the proceedings as early as possible and preferably within one year from today. The transfer petition is, accordingly, dismissed. ...............................CJI. [UDAY UMESH LALIT] .................................J. [S. RAVINDRA BHAT] NEW DELHI; SEPTEMBER 05, 2022