Allahabad High Court High Court

Naresh vs Civil Judge (S.D.) Muzaffarnagar … on 14 July, 2010

Allahabad High Court
Naresh vs Civil Judge (S.D.) Muzaffarnagar … on 14 July, 2010
Court No. - 4

Case :- WRIT - C No. - 40444 of 2010

Petitioner :- Naresh
Respondent :- Civil Judge (S.D.) Muzaffarnagar And Others
Petitioner Counsel :- Nipun Singh
Hon'ble Krishna Murari, J.

Heard learned counsel for the petitioners.

In view of the peculiar facts and circumstances of the case and the 

order proposed to be passed hereunder, the writ petition is being 

finally disposed of without putting private respondents to notice, 

however, their right to seek variation/modification in the order, in 

case they feel aggrieved, is being kept reserved.

Facts

  giving rise  to the  dispute are that plaintiff­petitioners filed 

Original   Suit   No.   1191   of   2009   for   permanent   and   prohibitory 

injunction to restrain the defendant­respondents from interfering in 

their peaceful possession over the suit property; not to dispossess 

them  by   force;   not   to   cut   away  the   standing  trees,   and   not   to 

alienate  or  transfer  the  suit  property.  The  suit  was  filed  on  the 

allegations  that   the   property  was  inherited   from  their   deceased 

uncle, who died issueless and respondent no. 2 wrongly claiming 

herself to be the wife, is interfering in their peaceful possession 

and   alienating   the   suit   property.   An   application   for   temporary 

injunction was also moved. Trial court vide order dated 16.11.2009 

did not grant any ex parte temporary injunction and only issued 

notices to the defendant­respondents.

The grievance of the petitioners is that even though the defendant­
respondents   have   put   in   appearance   as   long   back   as   on 

02.12.2009 and also filed their objections on 15.12.2009, but till 

date the temporary injunction application has not been disposed of 

and taking advantage of the fact, the respondents are transferring 

the property by executing one sale deed after the other.

Learned counsel for the petitioners has stated that in spite of 
application moved pointing out the urgency, the court below has 
failed to decide the temporary injunction application.
A   perusal   of   the   order   sheet   filed   as   Annexure   14   to   the   writ 

petition goes to show that on most of the dates, the proceedings 

have unnecessarily been adjourned and there appears to be no 

reason   for   the   trial   court   not   to   have   decided   the   temporary 

injunction matter.

Considering   the   facts   and   circumstances,   writ   petition   stands 

disposed of with the direction to the Civil Judge (Senior Division), 

Muzzafarnagar  to decide  the  temporary injunction application  in 

accordance with law after notice and opportunity of hearing to all 

concern within a period of six weeks from the date of production of 

a certified copy of this order before him.

Till the disposal of the temporary injunction application, as directed 

aforesaid,   the   respondents   are   restrained   from   alienating, 

transferring or changing the nature of suit property in any manner.

It is being clear that trial court shall decide the temporary injunction 

matter  on  its  own  merit  without  being  influenced  by  any  of  the 

observations made in this order.

14.07.2010
VKS/ WP 40444/10