Allahabad High Court High Court

Sita Ram vs Civil Judge J.D. Jaunpur And … on 20 July, 2010

Allahabad High Court
Sita Ram vs Civil Judge J.D. Jaunpur And … on 20 July, 2010
Court No. - 4

Case :- MATTERS UNDER ARTICLE 227 No. - 281 of 2010

Petitioner :- Sita Ram
Respondent :- Civil Judge J.D. Jaunpur And Others

Petitioner Counsel :- S.M. Yadav
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

The sole grievance of the petitioner is that the temporary injunction 

application filed along with the suit in the year 2006 is still lying 

undisposed of.

It is a matter of great concern that for 4 years, the trial court has 

not been able to dispose of the temporary injunction matter.

Considering   the   facts   and   circumstances,   writ   petition   stands 

disposed   of   with   the   direction   to   the   trial   court   to   decide   the 

temporary   injunction   matter   within   six   weeks   from   the   date   of 

production   of   a   certified   copy   of   this   order   before   him   in 

accordance with law after notice and opportunity of hearing to all 

concern.

20.07.2010
VKS/ WP 281/10