Allahabad High Court High Court

Kashi Ram And Others vs Civil Judge [J.D.] South … on 12 July, 2010

Allahabad High Court
Kashi Ram And Others vs Civil Judge [J.D.] South … on 12 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 3525 of 2010

Petitioner :- Kashi Ram And Others
Respondent :- Civil Judge [J.D.] South Sultanpur And Others
Petitioner Counsel :- Vinay Mishra
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned counsel for the parties.

As the prayer of the petitioners is innocuous, issuance of notice to the
private respondent is dispensed with.

It has been stated by the learned counsel for the petitioners that the
petitioners had filed a Suit alongwith an application for temporary
injunction under Order XXXIX Rule 1 and 2 C.P.C. and the same is
pending before the trial Court. He further submitted that the next date is
fixed for 26.7.2010.

After arguing the matter at length, learned counsel for the petitioners
says that he does not want to press the reliefs claimed in the writ
petition but restricts his prayer only to the extent that the trial Court may
be directed to decide the application for grant of temporary injunction
under Order XXXIX Rules 1 and 2 CPC expeditiously, to which learned
Standing Counsel has no objection.

Accordingly, the trial Court is directed to decide the application for
temporary injunction on the date fixed, in accordance with law and if the
same is not possible to decide on the date fixed, it shall be decided,
latest by 15.8.2010.

With the above direction, the writ petition is disposed of finally.

Order Date :- 12.7.2010
lakshman