Court No. - 28 Case :- WRIT - C No. - 34570 of 1994 Petitioner :- Chatra Pal Respondent :- State Petitioner Counsel :- Sunil Kumar Respondent Counsel :- Sc Hon'ble Bala Krishna Narayana,J.
List has been revised. None appears to press this writ petition.
I have heard learned Standing Counsel for the respondents and
perused the averments made in the writ petition as well as
impugned order.
By means of this writ petition, the petitioner has prayed for
quashing the order dated 19.9.1994, passed by VIIth Additional
District Judge/Sessions Judge Bulandshahr (Annexure- 7 to the
writ petition) passed in civil appeal no. 106 of 1993 filed by the
respondent no. 3 against the order dated 26.4.1993 passed by the
trial court Munsif, Bulandshahr allowing the application 6C-2 filed
by the plaintiff-respondent for temporary injunction in original suit
no. 24 of 1992 whereby defendant was restrained from interfering
in the peaceful possession of the plaintiff over the plot in dispute
during the pendency of the suit.
After having carefully gone through the impugned order, I find
that the same is based on relevant consideration and supported by
cogent reasons and does not suffer from any illegality or infirmity
warranting any interference by this Court. The writ petition has no
merit and accordingly dismissed.
Order Date :- 2.4.2010
vks