Allahabad High Court High Court

Vinod Kumar And Others vs Civil Judge (Senior Division), … on 23 July, 2010

Allahabad High Court
Vinod Kumar And Others vs Civil Judge (Senior Division), … on 23 July, 2010
Court No. - 4

Case :- WRIT - C No. - 42505 of 2010

Petitioner :- Vinod Kumar And Others
Respondent :- Civil Judge (Senior Division), Jaunpur And Others

Petitioner Counsel :- C.P.Dwivedi
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioners.

Suit   was   filed   by   the   plaintiff­petitioners   seeking   permanent 

injunction to restrain the defendant­respondents from interfering in 

their   possession   over   the   suit   property   and   not   to   raise   any 

construction.   An   application   for   temporary   injunction   was   also 

moved. The grievance of the petitioners is that trial court refused 

to grant ex parte temporary injunction and only issued notices.

Trial court after considering the averments made and the material 

brought   on   record,   did   not   find   it   a   fit   case   to   grant   ex   parte 

temporary injunction, hence, issued notices.

There is hardly any reason or occasion for this Court to interfere in 

the discretion exercised by the trial court at this stage.

In view of above, the relief prayed for in this petition is not liable to 

be   allowed.   The   writ   petition,   accordingly,   fails   and   stands 

dismissed.

23.07.2010
VKS/ WP 42505/10