Allahabad High Court High Court

Mahesh Chandra Singhal vs Om Gramoudyog Sewa Sansthan And … on 12 July, 2010

Allahabad High Court
Mahesh Chandra Singhal vs Om Gramoudyog Sewa Sansthan And … on 12 July, 2010
Court No. - 4

Case :- WRIT - C No. - 39382 of 2010

Petitioner :- Mahesh Chandra Singhal
Respondent :- Om Gramoudyog Sewa Sansthan And Another
Petitioner Counsel :- Rajesh Gupta

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner. 

The sole grievance of the petitioner is that plaintiff­respondents after 
succeeding   in   getting   ex­parte   temporary   injunction   is   delaying 
disposal   of   the   same.   From   a   perusal   of   the   order   sheet   there 
appears   to   be   force   in   the   submission   inasmuch   as   ex­parte 
injunction   was   granted   by   the   trial   court   on   5.2.2008   and   despite 
objection filed by the defendant­petitioner and various applications for 
disposing the injunction matter expeditiously, the same has remained 
pending.

Considering   the   facts   and   circumstances,   the   writ   petition   stands 
disposed of with the direction to the Additional Civil Judge (Senior 
Division), Meerut to decide the temporary injunction in O.S. No. 190 
of   2008   in   accordance   with   law   after   notice   and   opportunity   of 
hearing to all concerned within a period of eight weeks from the date 
of production of a certified copy of this order before him.

Order Date :- 12.7.2010
nd