Allahabad High Court High Court

Data Ram And Others vs Nawab Shri Wife And Others on 5 January, 2010

Allahabad High Court
Data Ram And Others vs Nawab Shri Wife And Others on 5 January, 2010
Court No. - 4

Case :- WRIT - C No. - 71865 of 2009

Petitioner :- Data Ram And Others
Respondent :- Nawab Shri Wife And Others
Petitioner Counsel :- Jai Narain
Respondent Counsel :- S.K.Yadav

Hon'ble Krishna Murari, J.

Heard Sri Sanjay Singh, holding brief of Sri Jai Narain, appearing
for the petitioners.

This petition was presented for reporting on 25.6.2009 when the
Stamp Reporter reported laches of 19 days. In paragraph 14 of the
petition, it has been mentioned that the matter is very urgent and
requires immediate hearing by the vacation Bench of this Hon’ble
Court as in the garb of the order dated 6.3.2009, the respondents
are trying to dispossess the petitioner illegally.

It appears that the petition after being reported on 25.6.2009 was
filed on 24.12.2009 and thus the office has reported laches of 200
days. There is no explanation submitted by the petitioner for this
delay.

The writ petition accordingly stands dismissed on the ground of
laches.

Order Date :- 5.1.2010
Dcs