Allahabad High Court High Court

Jaheeruddin vs Civil Judge (S.D.), Ghazipur And … on 23 July, 2010

Allahabad High Court
Jaheeruddin vs Civil Judge (S.D.), Ghazipur And … on 23 July, 2010
Court No. - 4

Case :- MATTERS UNDER ARTICLE 227 No. - 303 of 2010

Petitioner :- Jaheeruddin
Respondent :- Civil Judge (S.D.), Ghazipur And Others

Petitioner Counsel :- R.P.Singh,S.K.Nigam
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

The   sole   grievance   of   the   petitioner   is   that   the   application   for 

temporary injunction is pending since 2005. It is a matter of great 

concern that trial court has not been able to decide the temporary 

injunction matter for 5 years.

Considering   the   facts   and   circumstances,   writ   petition   stands 

disposed of with the direction to the Civil Judge (Senior Division), 

Ghazipur to decide the temporary injunction matter in Suit no. 76 

of 2005 in accordance with law within one month from the date of 

production of a certified copy of this order before him.

23.07.2010
VKS/ WP 303/10