Allahabad High Court High Court

Noor Ahmad And Another vs Ist Additional District Judge & … on 30 July, 2010

Allahabad High Court
Noor Ahmad And Another vs Ist Additional District Judge & … on 30 July, 2010
Court No. - 4

Case :- WRIT - C No. - 34632 of 1995

Petitioner :- Noor Ahmad And Another
Respondent :- Ist Additional District Judge & Another
Petitioner Counsel :- Kr. R.C.Singh
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari, J.

Case called out. No one has appeared on behalf of petitioner to
press the writ petition. However, I have perused the record.

When the petition was presented as fresh on 1.12.1995, this Court
directed the II Additional Munsif, Rampur to decide the suit on
merits within a period of six months from the date of production of
a certified copy of the order.

There is hardly any reason to believe that even after 15 years, the
suit itself must not have come to logical end rendering the petition
infructuous.

It is accordingly dismissed.

Order Date :- 30.7.2010
Dcs