Allahabad High Court High Court

Ganga Praasd [ U/A 227 ] vs Judge Small Causes Court Lucknow … on 12 January, 2010

Allahabad High Court
Ganga Praasd [ U/A 227 ] vs Judge Small Causes Court Lucknow … on 12 January, 2010
Court No. - 11

Case :- MISC. SINGLE No. - 89 of 2010

Petitioner :- Ganga Praasd [ U/A 227 ]
Respondent :- Judge Small Causes Court Lucknow And Ors.
Petitioner Counsel :- Har Bansh Singh
Respondent Counsel :- C.S.C.

Hon'ble Anil Kumar,J.

Heard Sri Har Bansh Singh, learned counsel for the petitioner and Sri
Shailendra Verma learned Standing Counsel for opposite party no.1.

With the consent of learned counsel for the parties , the writ petition is being
disposed of at the admission stage.

In view of the order which is proposed to be passed notice to respondents no.
2 to 9 is dispensed with.

Learned counsel for the petitioner submits that the petitioner has filed a
S.C.C. suit in the court of Judge Small Causes Court, Lucknow which is
registered as S.C.C. Suit No. 83 of 1998, Ganga Prasad Vs. Ramzan and
others and since then the matter is lingering on one pretext or the other.In this
regard he relies on the documents i.e. ordersheet which is annexed as
annexure -3 to the writ petition.

In view of the above facts and circumstances, opposite party no.1 is directed
to dispose of the S.C.C. Suit No. 83 of 1998, Ganga Prasad Vs. Ramzan and
others expeditiously, preferably within a period of six months from the date a
certified copy of this order is produced before it.

It is clarified that this Court has not adjudicated the claim of the petitioner on
merits.

With the above observations and directions , the writ petition is disposed of
finally

Order Date :- 12.1.2010
dk/