Allahabad High Court High Court

Gaon Sabha vs Aakib & Ors. on 5 January, 2010

Allahabad High Court
Gaon Sabha vs Aakib & Ors. on 5 January, 2010
Court No. - 4

Case :- WRIT - C No. - 70382 of 2009

Petitioner :- Gaon Sabha
Respondent :- Aakib & Ors.
Petitioner Counsel :- Rajesh Gupta
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner.

Main grievance of the petitioner is that application dated 23.3.2009 
moved  by   him   for   recalling   the  ex­parte  order   dated  20.9.2008  is 
pending before the trial court ever since then. 

In view of the above, no useful purpose would be served by keeping 
this petition pending and it would be appropriate to dispose of the writ 
petition at this stage. 

Considering the facts and circumstances, the writ petition is disposed 
of   with   the   direction   to   the   2nd  Additional   Civil   Judge   (Senior 
Division), Meerut to pass appropriate orders on the application dated 
23.3.2009   filed   by   the   petitioner   after   notice   and   opportunity   of 
hearing to the parties concerned within a period of six weeks from the 
date of production of a certified copy of this order before him. 
Order Date :- 5.1.2010
nd