Allahabad High Court High Court

Chhedi Lal & Another vs Satya Narain Singh & Others on 21 January, 2010

Allahabad High Court
Chhedi Lal & Another vs Satya Narain Singh & Others on 21 January, 2010
Court No. - 2

Case :- WRIT - C No. - 327 of 2010

Petitioner :- Chhedi Lal & Another
Respondent :- Satya Narain Singh & Others
Petitioner Counsel :- Shailesh Pandey,Vijay Prakash

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioners and the learned Standing Counsel.
No notice is issued to the respondents in view of the order which is being
passed. The only prayer pressed by the learned counsel for the petitioners is
that a direction be issued to the lower court for expeditious disposal of suit no.
338/1993. Petitioners’ case in the writ petition is that petitioners are sons of
the plaintiff. The plaintiff and defendants had died during the pendency of the
proceedings and substitution has already been allowed. A perusal of the order
sheet indicates that the case was fixed for framing of additional issues. The
suit being the old one relating to year 1993, we only observe that the trial
court shall endeavour to decide the suit expeditiously in view of the fact that
old suits are required to be expeditiously disposed of.

The writ petition is disposed of accordingly.

Order Date :- 21.1.2010

SB