Rajasthan High Court
Kalyan And Ors vs Civil Judge (L D ) &Anr on 25 January, 2010
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH, JAIPUR ORDER S.B.CIVIL WRIT PETITION NO.10275/2009. Kalyan and Others. VERSUS Civil Judge (Lower Division) Chomu and Another. 25.01.2010. HON'BLE MR.JUSTICE DALIP SINGH Mr.R.P.Garg, for the petitioners. Mr.Shankar Lal Sharma ] Mr.Suresh Pareek ] for the respondent. *****
Heard learned counsel for the parties and perused the impugned order.
In the facts and circumstances of this case, the learned trial court has only directed that in case there is a change of circumstance the police should ensure that the status quo as it exists as per the report of the Commissioner should be restored.
In the facts and circumstances of the case, I find no reason to interfere with the aforesaid order which appears to be just and appropriate.
The writ petition accordingly stands dismissed summarily.
(DALIP SINGH),J.
Solanki DS, Jr.P.A