Allahabad High Court High Court

Sheshmani Nishad vs Sangam Lal And Another on 13 July, 2010

Allahabad High Court
Sheshmani Nishad vs Sangam Lal And Another on 13 July, 2010
Court No. - 4

Case :- WRIT - C No. - 39918 of 2010

Petitioner :- Sheshmani Nishad
Respondent :- Sangam Lal And Another
Petitioner Counsel :- Prem Shankar Mishra

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner.

The sole  relief  claimed  in  this petition is to  issue  a mandamus to 
command the Additional Civil Judge (Junior Division), Allahabad to 
decide the O.S. No. 455 of 2003 within a stipulated period to be fixed 
by this Court. 

It is very well settled that diary maintained by the subordinate court is 
not   to   be   lightly   interfered   with   and   mandamus   to   decide   the 
proceedings of the suit before a subordinate court is not normally to 
be issued unless it is demonstrated that there has been a total failure 
on the part of the court below to have undertaken the proceedings. 

From   a   perusal   of   the   order   sheet   filed   as   anexure­3   to   the   writ 
petition, it appears that the court below is proceeding with the case in 
accordance   with   procedure   prescribed   by   the   Code   hence 
mandamus as claimed is not liable to be issued.

The petition stands dismissed.

Order Date :- 13.7.2010
nd