Allahabad High Court High Court

Vijay Kumar Seth vs Raj Kumar And Another on 2 August, 2010

Allahabad High Court
Vijay Kumar Seth vs Raj Kumar And Another on 2 August, 2010
Court No. - 4

Case :- WRIT - C No. - 44767 of 2010

Petitioner :- Vijay Kumar Seth
Respondent :- Raj Kumar And Another
Petitioner Counsel :- G.K.Gupta

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner.

Main relief claimed in the petition is a writ of mandamus to direct the 
trial court to decide the temporary injunction application. Facts are 
that the petitioner filed a suit for specific performance of contract. An 
application for temporary injunction was also moved. 

Trial   court   after   being   satisfied   with   the   averments   made   by   the 
plaintiff­petitioner and documents filed in support thereof did not find 
it   a   fit   case   to   issue   ex­parte   temporary   injunction   hence   issued 
notices to the defendant­respondents fixing 6.7.2009 . 

There is hardly any reason or occasion for this Court to interfere with 
the discretion exercised by the trial court at this stage.

However,   considering   the   facts   that   the   temporary   injunction 
application has remained pending for almost one year even after the 
defendants have put in appearance and filed their objection to the 
temporary injunction application, the writ petition stands disposed of 
with the direction to the trial court to decide the temporary injunction 
application pending in suit no. 48 of 2009 in accordance with law 
after   notice   and   opportunity   of   hearing   to   all   concerned   within   a 
period of six weeks from the date of production of a certified copy of 
this order before it.

Order Date :- 2.8.2010
nd