Court No. - 9 Case :- MISC. SINGLE No. - 4086 of 2010 Petitioner :- Ram Deo Das [ U/A 227 ] Respondent :- District Judge Faizabad And Ors. Petitioner Counsel :- Manish Mathur Respondent Counsel :- C.S.C. Hon'ble Yogesh Chandra Gupta,J.
This petition has been moved with the prayer to direct the respondent no.2 to
decide the Civil Misc. Case no.104 of 2008 Ram Deo Das Vs. Prithvi Raj
Singh pending in the Court of respondent no.2.
It is contended that petitioner is the Mahant of Rishi Ashram, Ranopli,
Pargana Haveli Ayodhya, district Faizabad and even after the transfer of
Mahant, Baba Damodar Das tried to interfere in the functioning of the
petitioner by trying to persuade him to sell some property of the Ashram
against which petitioner filed regular suit no.758 of 2002 and against the
notices petitioner filed revision no.262 of 2002 on which this Court vide order
dated 31.10.2002 passed the order of status-quo. It is further submitted that in
spite of aforesaid order, defendants executed sale ded against which petitioner
filed contempt petition no.1966 of 2004, although defendants sold all the
movable and immovable properties. Thereafter on the dismissal of regular suit
in default, petitioner filed recall application no.104 of 2008, which is pending.
Considering the submissions made by the learned counsel of the petitioner,
the petition is disposed of with the direction that respondent no.2 Civil Judge
(Senior Division), Faizabad shall try to dispose of the Misc. Case/Recall
application no.104 of 2008 expeditiously preferably within a period of six
months from the date of production of the certified copy of this order.
Order Date :- 23.7.2010
Gaurav