Court No. - 2 Case :- WRIT - C No. - 16129 of 2010 Petitioner :- Irshad Husain Respondent :- Dr. Mumtaj Ahmad Petitioner Counsel :- A.L. Tiwari Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Heard learned counsel for the petitioner.
By this writ petition, the petitioner has prayed for a writ of mandamus
directing the trial court to decide the suit No. 469 of 2009 within a stipulated
period.
The petitioner’s case in the writ petition is that suit No. 469 was filed by the
contesting respondent in the year 2009 for permanent injunction over the
property in dispute, in which the trial court passed order of status-quo on
17.4.2009. The petitioner has filed written statement in the suit.
No mandamus can be issued for expeditious disposal of the suit since large
number of suits filed earlier to suit No. 469 of 2009 are waiting for their turn.
The writ petition is dismissed.
Order Date :- 2.4.2010
LA/-