1
W.A.No.1432/10
Mrs.Deepa Dubey Vincent Mosses and another
27.1.2011
Shri Ajay Pal Singh, Counsel for appellant.
Shri Brian D'Silva, learned Sr.Advocate with Smt.Kanak
Gaharwar, Counsel for respondent No.1.
This appeal is directed against an interlocutory order dated
14.12.2010 passed by the writ Court in W.P.No.18178/10 by which
the learned Single Judge issued ad interim writ directing that no steps
pursuant to the impugned report shall be taken against the petitioner
till next date of hearing.
It is submitted by the appellant that the aforesaid order may be
quashed as report by the respondent No.2 is in favour of appellant
which is having material bearing in the matter.
As the matter is pending before the learned Single Judge and
as per statement of the appellant that reply of the writ petition has
been filed, we do not find it appropriate to keep this matter pending
and we dispose of this appeal finally with a request to the learned
Single Judge to expedite the hearing of the matter and if possible, to
dispose of the matter within a period of 30 days from the date of
communication of this order.
No order as to costs.
(Krishn Kumar Lahoti) (Smt.Sushma Shrivastava)
C. Judge Judge