Allahabad High Court High Court

Kailash Chandra Rathore vs Munna Lal & Ors. on 11 January, 2010

Allahabad High Court
Kailash Chandra Rathore vs Munna Lal & Ors. on 11 January, 2010
Court                             No.                        -                        4

Case        :-      WRIT          -     C       No.     -        940       of     2010

Petitioner              :-            Kailash           Chandra                 Rathore
Respondent                   :-         Munna            Lal           &           Ors.

Petitioner Counsel :- Swapnil Kumar
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

This writ petition has been filed seeking the following main reliefs.

“A. To issue writ, order or direction in the nature of certiorari quashing 
the order dated 14.12.2009 passed by the Incharge Civil Judge (Senior 
Division), Etah in Original Suit No. 563 of 2009, Munna Lal Vs. Kailash 
Chandra & Other (as contained in Annexure No. 5 to the writ petition).
B. To issue writ, order or direction in the nature of certiorari quashing 
proceeding   of   Original   Suit   No.   563   of   2009,   Munna  Lal   Vs.   Kailash 
Chandra & Ors.”

It   is   contended   by   the   learned   counsel   for   the   petitioner   that   the 

defendant­respondent no. 1 earlier filed Original Suit No. 77 of 2009, 

Munna Lal Vs. Smt. Meena & Ors. before Civil Judge (Senior Division), 

Etah for cancellation of sale deed dated 16.02.2009 and 19.02.2009 for 

permanent   injunction   restraining   the   petitioner   from   interfering   in   his 

possession.   It   has   further   been   contended   that   an   application   for 

temporary injunction was also filed but the same is pending disposal and 

concealing the factum of filing earlier suit, another Suit No. 563 of 2009 

for mandatory injunction directing the defendant­petitioner to execute the 

sale deed of the shop in dispute in his favour, has been filed. The trial 

court while issuing notices has granted temporary injunction.  Ιt is also 

contended that the suit is barred in view of the provisions of Order ΙΙ 

Rule 2 C.P.C. and grant of temporary injunction is beyond the scope of 

the suit.

Be that as it may, it is open to the petitioner to approach the trial court 

with the above facts by filing a proper objection and this Court has no 

reason to believe that in case any such application is filed, the same 

shall   not   be   considered   by   the   trial   court   in   accordance   with   law 

expeditiously.

In view of above, there is no scope for this Court to interfere at this 

stage. 

The writ petition, accordingly, fails and stands dismissed.

11.01.2010
VKS/ WP 940/10