High Court Madhya Pradesh High Court

Aasif vs Rajkumar on 21 July, 2010

Madhya Pradesh High Court
Aasif vs Rajkumar on 21 July, 2010
                                  Writ Petition No. 356 of 2008
21­07­2010
       Shri R. B. Patel, learned counsel for the petitioner.
       This   petition   is   directed   against   an   order   dated   21­09­2007   (Annexure­P/1) 
passed   by   III   Additional   District   Judge,   Sagar,   in   Misc.   Civil   Appeal   No.   12/2007 
confirming the order dated 13­03­2007 (Annexure­P/2) passed by Second Civil Judge 
Class­I, Sagar in Civil suit No. 7­A/2007. Both the Courts below have dismissed the 
application filed by the petitioner under Order 39 Rule 1 and 2 of the Code of Civil 
Procedure. It is stated at the Bar that the trial of the case has commenced and the 
evidence is going on.
       This petition was filed on 7­1­2008 and on 1­2­2008 an ad interim order was 
passed by this Court to maintain status quo in respect of the suit land as on that date, 
which is continue till date. 
       Since the trial of the case has commenced, we direct the trial Court i.e. Second 
Civil   Judge   Class­I,   Sagar,   to   hear   and   decide   the   Civil   suit   No.   7­A/2007   as 
expeditiously as possible or within a period of six months from today. 
       For a period of six months or till the decision of the civil suit whichever is earlier 
it   is   directed   that   the   order   dated   1­2­2008   shall   continue.   A   liberty   is   granted   to 
respondent that in case he feels aggrieved by this order then he may file an application 

for review of this order, in that circumstances, Shri R. B. Pastel, learned counsel for the 
petitioner   shall   accept   notice   on   behalf   of   the   petitioner   and   in   that   regard   his 
Vakalatnama shall survive.

The petitioner is directed to produce certified copy of the order before the trial 
Court within a period of two weeks from today.

Certified copy as per rules. 

       (Krishn Kumar Lahoti)                             (Sanjay Yadav)
sc              J U D G E                                       JUDGE