Allahabad High Court High Court

Vineet Kumar Pandey vs State Of U.P. & Anr. on 20 July, 2010

Allahabad High Court
Vineet Kumar Pandey vs State Of U.P. & Anr. on 20 July, 2010
Court No. - 4

Case :- MATTERS UNDER ARTICLE 227 No. - 282 of 2010

Petitioner :- Vineet Kumar Pandey
Respondent :- State Of U.P. & Anr.

Petitioner Counsel :- Devraj Singh
Respondent Counsel :- C.S.C.

Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

The only relief claimed in this petition is a mandamus to command 

the court below to decide Suit No. 401 of 2010. 

The suit has been filed by the petitioner only on 17.04.2010. A 

perusal of the order sheet goes to show that notice have been 

issued to the defendants and the proceedings are underway.

It is very well settled  that every court is  entitled to maintain its 

diary, which is not to be lightly interfered with by the superior court. 

Equally settled proposition is that normally no mandamus should 

be issued directing the subordinate court to proceed in a particular 

manner or in a time bound frame, unless it is demonstrated that 

there is total failure on the part of the said court to undertake the 

proceeding.

A perusal of the order sheet filed along with the writ petition goes 

to show that suit proceedings are undertaken by the court below in 

accordance with the procedure prescribed by the Code. Further no 

good grounds have been made out by the petitioner to direct the 

expeditious disposal of the suit over and above other cases which 

may be pending before the court concerned since much before.

In view of above, the relief prayed for is not liable to be allowed. 
The writ petition, accordingly, fails and stands dismissed.

20.07.2010
VKS/ WP 282/10