Court No. - 7 Case :- WRIT - A No. - 71091 of 2009 Petitioner :- Amit Kumar Respondent :- Addl. District & Sessions Judge And Others Petitioner Counsel :- Manish Goyal Hon'ble Ran Vijai Singh,J.
Heard Sri Manish Goel learned counsel for the petitiner.
This writ petition has been filed seeking a writ of mandamus directing
respondent no.1 to decide the Rent Control Appeal No. 61 of 2007 M/s Ram
Narayan Om Prakash & others Vs. Amit Kumar which is pending since 2007.
Sri Goel has brought order sheet on record as annexure no.4 to the writ
petition. He has also given complete details of adjournments sought in para 9
of the writ petition which has been granted by the court below. From the
perusal of which it appears that on number of dates, adjournment has been
sought by the appellant and on the some dates, adjournment has been allowed
on payment of cost also.
In view of that and considering the facts and circumstances of the case, it is
provided that the Rent Control Appeal No. 61 of 2007 M/s Ram Narayan Om
Prakash & others Vs. Amit Kumar shall be decided by respondent no.1
expeditiously preferably within a period of four months from the date of
receipt of certified copy of the order of this Court without granting any
unnecessary adjournment to the learned counsel for the parties.
Subject to above observations, the writ petition is disposed of.
Order Date :- 8.1.2010
VKM