Court No. - 2 Case :- WRIT - C No. - 68543 of 2009 Petitioner :- Kaushalya Respondent :- Civil Judge (Jr.Div.) & Ors. Petitioner Counsel :- Divakar Rai Sharma Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Heard, learned counsel for the petitioner.
No notice is issued to the respondents in view of the order which is being
passed.
The only prayer pressed by the learned counsel for the petitioner is that a
direction be issued to the Trial Court to decide the O.S. No.268/1985 filed for
eviction at an early date.
Learned counsel for the petitioner submits that although the case was
proceeding for evidence of the plaintiff and 14 years have elapsed, but the
same has not yet been concluded. A perusal of the Order Sheet indicates that
no proceedings took place on several dates either on account of lawyers strike
or the Court being vacant. However, looking to the facts of the present case,
we observe that the Trial Court shall endeavour to dispose of the suit
expeditiously.
With the above observation writ petition is disposed of.
Order Date :- 5.1.2010
SB