Court No. - 4 Case :- MATTERS UNDER ARTICLE 227 No. - 281 of 2010 Petitioner :- Sita Ram Respondent :- Civil Judge J.D. Jaunpur And Others
Petitioner Counsel :- S.M. Yadav
Hon’ble Krishna Murari, J.
Heard learned counsel for the petitioner.
The sole grievance of the petitioner is that the temporary injunction
application filed along with the suit in the year 2006 is still lying
undisposed of.
It is a matter of great concern that for 4 years, the trial court has
not been able to dispose of the temporary injunction matter.
Considering the facts and circumstances, writ petition stands
disposed of with the direction to the trial court to decide the
temporary injunction matter within six weeks from the date of
production of a certified copy of this order before him in
accordance with law after notice and opportunity of hearing to all
concern.
20.07.2010
VKS/ WP 281/10