Allahabad High Court High Court

Udaynath & Anr. vs Shambhunath & Ors. on 13 January, 2010

Allahabad High Court
Udaynath & Anr. vs Shambhunath & Ors. on 13 January, 2010
Court No. - 2

Case :- WRIT - C No. - 71721 of 2009

Petitioner :- Udaynath & Anr.
Respondent :- Shambhunath & Ors.
Petitioner Counsel :- Shachindra Mishra

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard, learned counsel for the petitioner.

No notice is issued to the respondents in view of the order which is being
passed. The only prayer pressed by the learned counsel for the petitioner is
that the Application 6-C filed in Suit No.856/2008 be directed to be
expeditiously disposed of. Petitioner’s case in the writ petition is that the
defendants have already appeared and on the application several dates have
been fixed but the same has not yet been disposed of. Considering the
aforesaid, we dispose of the writ petition with the observation that the trial
court may endeavour to dispose of the Application 6-C expeditiously,
With the aforesaid observation writ petition stands disposed of.

Order Date :- 13.1.2010
SB