Allahabad High Court High Court

Suresh Chandra vs Civil Judge (S.D.)Mathura And … on 23 July, 2010

Allahabad High Court
Suresh Chandra vs Civil Judge (S.D.)Mathura And … on 23 July, 2010
Court No. - 4

Case :- WRIT - C No. - 42640 of 2010

Petitioner :- Suresh Chandra
Respondent :- Civil Judge (S.D.)Mathura And Others

Petitioner Counsel :- R.K.Srivastava,Smt. Priyanka Srivastava
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

Suit   was   filed   by   the   plaintiff­petitioner   seeking   permanent 

injunction to restrain the defendant­respondents from interfering in 

his   possession   over   the   suit   property   and   not   to   raise   any 

construction.   An   application   for   temporary   injunction   was   also 

moved. The grievance of the petitioner is that trial court refused to 

grant ex parte temporary injunction and only issued notices.

Trial court after considering the averments made and the material 

brought   on   record,   did   not   find   it   a   fit   case   to   grant   ex   parte 

temporary injunction, hence, issued notices.

There is hardly any reason or occasion for this Court to interfere in 

the discretion exercised by the trial court at this stage.

In view of above, the relief prayed for in this petition is not liable to 

be   allowed.   The   writ   petition,   accordingly,   fails   and   stands 

dismissed.

23.07.2010
VKS/ WP 42640/10