Court No. - 4 Case :- MATTERS UNDER ARTICLE 227 No. - 236 of 2010 Petitioner :- Rais Ahmad Khan Respondent :- Addl. Civil Judge S.D. Allahabad Petitioner Counsel :- Krishna Mohan Hon'ble Krishna Murari,J.
Heard learned counsel for the petitioner.
The sole grievance of the petitioner, who is defendant in the suit, is
that the suit is not being disposed of on merits and is pending
disposal for almost 25 years. It is further pointed out that the delay is
being caused on account of the plaintiffrespondent and on many
occasions he got the suit dismissed in default and was restored.
Considering the facts that the suit has remained pending for 25
years, the writ petitioner stands disposed of with the direction to the
Additional Civil Judge (Junior Division), Court No. 11, Allahabad to
decide O.S. No. 366 of 1985 in accordance with law within a period
of four months from the date of production of a certified copy of this
order before him.
Order Date :- 7.7.2010
nd