Court No. - 4 Case :- MATTERS UNDER ARTICLE 227 No. - 300 of 2010 Petitioner :- Mohammad Yasi Respondent :- Additional Civil Judge (Jr.Div.) Court No.24 Gorakhpur & Ors Petitioner Counsel :- Sanjay Kumar Shukla Hon'ble Krishna Murari,J.
The only relief claimed in this writ petition is to issue a mandamus
commanding the Additional Civil Judge (Junior Division), Court
no.24, Gorakhpur to decide suit no.1535 of 1987 expeditiously
within the time frame fixed by this Court. It is a matter of concern.
Even though almost 23 years have passed still the trial court has
not been able to decide the suit.
Considering the facts and circumstances of the case, the writ
petition stands disposed of with the direction to the Civil Judge
(Junior Division) Court no.24, Gorakhpur to decide the suit
no.1535 of 1987 as expeditiously as possible preferably within a
period of two years from the date of production of a certified copy
of this order.
Order Date :- 22.7.2010
AKJ