Court No. - 4 Case :- WRIT - C No. - 5143 of 2010 Petitioner :- Anganu Ram Respondent :- Munna Pal & Ors. Petitioner Counsel :- S.K. Gupta Hon'ble Krishna Murari, J.
Heard learned counsel for the petitioner.
Aggrieved by the order passed by the trial court refusing to grant
exparte temporary injunction and only issuing notice, the plaintiff-
petitioner has approached this Court.
It is contended that the plaintiff-petitioner purchased entire plot
over which injunction was being claimed from defendant-
respondents no. 3 to 9 by means of registered sale deed dated
11.11.2002 and when defendant-respondents no. 1 and 2 started
interfering in his possession and tried to dispossess him by force
and also collected building material for raising construction, suit
was filed and exparte temporary injunction was also claimed,
which has wrongly been refused by the court below. It is further
submitted that the court below while issuing notice has fixed
20.2.2010.
Considering the facts and circumstances, this writ petition stands
finally disposed of with direction to the trial court to decide the
application for temporary injunction as expeditiously as possible,
preferably, within a period of two months from the date of
production of a certified copy of this order before him.
For a period of two months or till disposal of application for
temporary injunction, whichever is earlier, parties to the writ
petition are directed to maintain status quo over the land in dispute
as it exists today.
Order Date :- 4.2.2010
Dcs