Allahabad High Court High Court

Suresh Kumar vs Civil Judge S.D. Jaunpur And … on 29 July, 2010

Allahabad High Court
Suresh Kumar vs Civil Judge S.D. Jaunpur And … on 29 July, 2010
Court No. - 4

Case :- MATTERS UNDER ARTICLE 227 No. - 339 of 2010

Petitioner :- Suresh Kumar
Respondent :- Civil Judge S.D. Jaunpur And Others
Petitioner Counsel :- B.N. Pathak

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner. 

The only relief claimed in the petition is a writ of mandamus to direct 
the trial court to decide the temporary injunction application filed by 
plaintiff­petitioner in O.S. No. 1136 of 2009. A perusal of the record 
indicates that trial court after being satisfied with the averments made 
by the plaintiff­petitioner and documents filed in support thereof did 
not find it a fit case to issue ex­parte temporary injunction and hence 
issued notices to the defendant­respondents.

Considering   the   facts   and   circumstances,   the   writ   petition   stands 
disposed   of   with   the   direction   to   the   trial   court   to   decide   the 
temporary injunction application filed by plaintiff­petitioner on the date 
fixed   i.e.   27.8.2010   in   accordance   with   law   after   notice   and 
opportunity   of   hearing   to   all   concerned.   However,   if   for   any 
unforeseen circumstances, the matter is not decided on the said date 
then  the  trial   court   shall   grant   very   short   adjournment   and  in  any 
view,   shall   decide  the  temporary   injunction  matter   within  ten  days 
thereafter positively. 

Order Date :- 29.7.2010
nd