Allahabad High Court High Court

Abdul Mateen Khan S/O Abdul Gaffar … vs Principal Judge, Family Court, … on 10 May, 2010

Allahabad High Court
Abdul Mateen Khan S/O Abdul Gaffar … vs Principal Judge, Family Court, … on 10 May, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 2473 of 2010

Petitioner :- Abdul Mateen Khan S/O Abdul Gaffar Khan ( U/A 227 )
Respondent :- Principal Judge, Family Court, Lucknow
Petitioner Counsel :- Raj Vikram Singh
Respondent Counsel :- G.A.

Hon'ble Shri Narayan Shukla,J.

Keeping in view long date fixed before the court below, I hereby permit the
petitioner to move an application for preponement of the date before the
opposite party No.1.

Keeping in view the circumstances stated by the petitioner, I hereby observe
that the opposite party No.1 shall expedite the matter and decide the same
after providing opportunity of hearing to the parties concerned. It is further
provided that no adjournment without any cogent reason, sought by either of
the parties, shall be given by the court concerned.

With the aforesaid observations and directions the writ petition is disposed of
finally.

Order Date :- 10.5.2010
Banswar