Allahabad High Court High Court

Kshetriya Sri Gandhi Ashram vs Civil Judge [Jr.Division] … on 20 July, 2010

Allahabad High Court
Kshetriya Sri Gandhi Ashram vs Civil Judge [Jr.Division] … on 20 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 4022 of 2010

Petitioner :- Kshetriya Sri Gandhi Ashram
Respondent :- Civil Judge [Jr.Division] Ambedkar Nagar And
Others
Petitioner Counsel :- S.P.Tiwari
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned counsel for the parties.

As the prayer of the petitioner is innocuous, the issuance of notice
to the private respondent is dispensed with.
It has been stated by the learned counsel for the petitioner that the
petitioner has 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 slated for 9.8.2010.

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 feasible to decide on the date fixed, it shall be
decided, latest by 31.8.2010.

With the above direction, the writ petition is disposed of finally.
Order Date :- 20.7.2010
lakshman