Court No. - 4 Case :- WRIT - C No. - 39382 of 2010 Petitioner :- Mahesh Chandra Singhal Respondent :- Om Gramoudyog Sewa Sansthan And Another Petitioner Counsel :- Rajesh Gupta Hon'ble Krishna Murari,J.
Heard learned counsel for the petitioner.
The sole grievance of the petitioner is that plaintiffrespondents after
succeeding in getting exparte temporary injunction is delaying
disposal of the same. From a perusal of the order sheet there
appears to be force in the submission inasmuch as exparte
injunction was granted by the trial court on 5.2.2008 and despite
objection filed by the defendantpetitioner and various applications for
disposing the injunction matter expeditiously, the same has remained
pending.
Considering the facts and circumstances, the writ petition stands
disposed of with the direction to the Additional Civil Judge (Senior
Division), Meerut to decide the temporary injunction in O.S. No. 190
of 2008 in accordance with law after notice and opportunity of
hearing to all concerned within a period of eight weeks from the date
of production of a certified copy of this order before him.
Order Date :- 12.7.2010
nd