Court No. - 4 Case :- MATTERS UNDER ARTICLE 227 No. - 180 of 2010 Petitioner :- Rama Sada Respondent :- Civil Judge(J.D.) And Others
Petitioner Counsel :- Sunil Srivastava
Hon’ble Krishna Murari, J.
Heard learned counsel for the petitioner.
The main relief claimed in the writ petition is a mandamus to direct the
trial court to decide the temporary injunction matter pending since 1998.
A perusal of the order sheet goes to show that even though more than
11 years have passed, but till date the trial court has not been able to
decide the temporary injunction matter.
Considering the facts and circumstances, writ petition stands disposed of
with the direction to the Civil Judge (Junior Division), Muhamdabad,
District Ghazipur to decide the temporary injunction application in
Original Suit No. 495 of 1998 within a period of two weeks from the date
of production of a certified copy of this order before him. The trial court is
further directed to decide the suit also as expeditiously as possible.
21.07.2010
VKS/ WP 180/10