Allahabad High Court High Court

Hari Singh Saini & Others vs Xii A.D.J. & Others on 19 July, 2010

Allahabad High Court
Hari Singh Saini & Others vs Xii A.D.J. & Others on 19 July, 2010
Court No. - 4

Case :- WRIT - C No. - 31060 of 1995

Petitioner :- Hari Singh Saini & Others
Respondent :- Xii A.D.J. & Others
Petitioner Counsel :- M.A.Qadeer
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari, J.

Case called out. No one has appeared on behalf of petitioner to
press the writ petition. However, I have perused the record.

By means of this petition, the petitioner has challenged the orders
dated 17.5.1991 and 17.10.1995 passed by the trial court as well as
lower appellate court dismissing the application for temporary
injunction. There is hardly any reason to believe that even after
expiry of 15 years, the suit must not have come to logical end
rendering the petition infructuous and the same accordingly stands
dismissed.

Order Date :- 19.7.2010
Dcs