Court No. - 4 Case :- WRIT - C No. - 70382 of 2009 Petitioner :- Gaon Sabha Respondent :- Aakib & Ors. Petitioner Counsel :- Rajesh Gupta Respondent Counsel :- C.S.C. Hon'ble Krishna Murari,J.
Heard learned counsel for the petitioner.
Main grievance of the petitioner is that application dated 23.3.2009
moved by him for recalling the exparte order dated 20.9.2008 is
pending before the trial court ever since then.
In view of the above, no useful purpose would be served by keeping
this petition pending and it would be appropriate to dispose of the writ
petition at this stage.
Considering the facts and circumstances, the writ petition is disposed
of with the direction to the 2nd Additional Civil Judge (Senior
Division), Meerut to pass appropriate orders on the application dated
23.3.2009 filed by the petitioner after notice and opportunity of
hearing to the parties concerned within a period of six weeks from the
date of production of a certified copy of this order before him.
Order Date :- 5.1.2010
nd