Allahabad High Court High Court

Ajay Kumar Maheshwari vs Raj Kumar on 28 January, 2010

Allahabad High Court
Ajay Kumar Maheshwari vs Raj Kumar on 28 January, 2010
Court No. - 7

Case :- WRIT - C No. - 71307 of 2009

Petitioner :- Ajay Kumar Maheshwari
Respondent :- Raj Kumar
Petitioner Counsel :- H.C. Dwivedi

Hon'ble Ran Vijai Singh,J.

This writ petition has been filed with the following prayer :

(i) Issue a writ, order or direction in the nature of mandamus commanding
the Additional Civil Judge (Senior Division / Judge Small Causes Court), J.P.
Nagar, to decide the JSCC Suit no. 2 of 2008 Ajay Kumar Maheshwari Vs.
Raj Kumar, within three months or within such time frame, which this
Hon’ble Court may deem fit and proper in the facts and circumstances of the
case.

(ii) Issue a suitable writ or direction or pass an appropriate order which this
Hon’ble Court may deem fit and proper in the facts and circumstances of the
case.

Considering the fact and circumstances of the case it is provided
that the petitioner’s S.C.C. Suit No.2 of 2008, Ajay Kumar
Maheshwari Vs. Raj Kumar pending in the court of Addl. Civil
Judge (S.D.) / Judge, Small Causes Court, J.P.Nagar be decided
expeditiously without giving any unnecessary adjournment to the
learned counsel for the parties, if possible within a period of six
months.

Subject to above observation, writ petition is disposed of.

Order Date :- 28.1.2010

F.H.