Court No. - 38 Case :- WRIT - C No. - 36688 of 2010 Petitioner :- Tej Bahadur Rai Respondent :- M/S N.I.A. Engineering Pvt. Ltd. And Others Petitioner Counsel :- K.K. Singh Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
Petitioner made an application during the vacation before the Court below for
injunction, that was not entertained mentioning therein that there is no
urgency. This order was passed on 17.06.2010. Against this order, petitioner
has come before this Court with a request that a direction may be given to the
Civil Court to consider the application.
In my opinion the application was not entertained during the summer
vacation. In view of the fact that there was no urgency. Now the petitioner
can move an application when the Civil Court opens with regard the urgency
and grant of injunction order. In such situation, no relief can be granted to the
petitioner.
The writ petition devoid of merits. It is hereby dismissed.
No order as to costs.
Order Date :- 29.6.2010
Pr/-