Allahabad High Court
Om Prakash Shukla vs Second Additional District Judge … on 3 August, 2010
Court No. - 3 Case :- MISC. SINGLE No. - 4289 of 2010 Petitioner :- Om Prakash Shukla Respondent :- Second Additional District Judge Balrampur And Others Petitioner Counsel :- Shyam Mohan Respondent Counsel :- C.S.C. Hon'ble Shri Narayan Shukla,J.
Under the relief sought in the writ petition, upon perusal of the record, I find
that the petitioner has prayed for issuing a writ of mandamus to the court
below to dispose of his application for temporary injunction, whereas that
relief can be granted by the court dealing with the writ petition under Article
226 of the Constitution of India arising out of CPC.
Let the matter be placed tomorrow as fresh before the appropriate court.
Order Date :- 3.8.2010
Banswar