Rajasthan High Court – Jodhpur
Ajay Singh vs Maharaja Gangasingh Unive. Bkn. … on 10 July, 2009
1/2
S.B.CIVIL WRIT PETITION NO.6449/2009
(Ajay Singh vs. Maharaja Ganga Singh University & Anr.)
DATE OF ORDER : 10/7/2009
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.S.S.Ladrecha, for the petitioner.
This petition is directed against the order dated 23/4/2009
passed by the appellate court, whereby, the appellate court reversed
the injunction order granted by the learned trial court on 20/2/2009.
The learned trial court has directed the defendant College to permit
the plaintiff to appear in the Final Year B.Com examination in the
Session 2008-09 and the plaintiff-petitioner has accordingly said to
have appeared in the said examination. However, his result was
withheld subject to decision of suit and the appellate court has
reversed that order of the trial court.
Having heard learned counsel and in the facts and
circumstances of the case, this Court is of the opinion that this
petition can be disposed of by directing the trial court to decide the
suit itself expeditiously.
2/2
Accordingly, this petition is disposed of with a direction to
learned trial court to decide the suit expeditiously preferably within
four months from today. Copy of this order be sent to opposite side.
(DR.VINEET KOTHARI), J.
Item no.24
baweja/-