Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhagwati Prasad Sharma vs Ram Narain Sharma & Others
2011 Latest Caselaw 6129 ALL

Citation : 2011 Latest Caselaw 6129 ALL
Judgement Date : 24 November, 2011

Allahabad High Court
Bhagwati Prasad Sharma vs Ram Narain Sharma & Others on 24 November, 2011
Bench: Satya Poot Mehrotra, Yogesh Chandra Gupta



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 40
 

 
Case :- FIRST APPEAL FROM ORDER No. - 2053 of 2010
 

 
Petitioner :- Bhagwati Prasad Sharma
 
Respondent :- Ram Narain Sharma & Others
 
Petitioner Counsel :- Swapnil Kumar,Ashok Mehta
 
Respondent Counsel :- Ajay Kumar,Dr. Akhilesh Kumar Sharma
 

 
Hon'ble Satya Poot Mehrotra,J.

Hon'ble Yogesh Chandra Gupta,J.

    Case called out in the revised list.

    Shri Ashok Mehta, learned counsel for the defendant-appellant is present.

    Shri  Rishikesh Tripathi, learned counsel for the plaintiff-respondent no.1 is also present.

    However, Shri Ajay Kumar, learned counsel for the defendant-respondent nos.2 and 3 is not present.

    Supplementary Counter Affidavit on behalf of the plaintiff-respondent no.1 has been filed today.

    Shri Ashok Mehta, learned counsel for the defendant-appellant states that Rejoinder Affidavit has already been filed on behalf of the defendant-appellant in reply to the Counter Affidavit filed on behalf of the plaintiff-respondent no.1, and he does not propose to file any further Rejoinder Affidavit  in reply to the aforesaid Supplementary Counter Affidavit filed on behalf of the plaintiff-respondent no.1 today.

    In view of the above, we are proceeding to consider the Appeal for admission.

    The present Appeal has been filed against the Order dated 31st May, 2010 passed by the Trial Court in Original Suit No. 623 of 2010 filed by the plaintiff-respondent no.1.

    By the said Order dated 31st May, 2010, the Trial Court has directed for service of summons on the defendants in the said Suit fixing 12th July, 2011 for Written Statement/Issues, and has further directed that  till the  date fixed, no party would transfer or dispose of the suit property.

    We have heard Shri Ashok Mehta, learned counsel for the defendant-appellant and Shri Rishikesh Tripathi, learned counsel for the plaintiff-respondent no.1.

    Shri Ashok Mehta, learned counsel for the defendant-appellant no. 1 has fairly stated that pleadings in regard to the Injunction Application  filed on behalf of the plaintiff-respondent no.1 in the aforesaid Suit have already been exchanged between the parties, and the Injunction Application is to be heard on merits by the Trial Court.

    He further informs this Court that 14th December, 2011 has been fixed by the Trial Court in the said Suit.

    As noted above, the present Appeal has been filed against the ex-parte injunction granted by the Trial Court while directing for service of summons  on the defendants in the said Suit.

    As the pleadings have already been exchanged between the parties in respect of the Injunction Application, and the Injunction Application is now to be heard  on merits by the Trial Court, we are of the view that the interest of justice would be subserved by disposing of the present Appeal, without going into the merits thereof, by giving the following directions:

    (1) The parties will appear before the Court below on the next date fixed, namely, 14th December, 2011.

    (2) The Trial Court will endeavor to decide the Injunction  Application on merits expeditiously, preferably within a period of two months from the next date  fixed in the matter, namely, 14th December, 2011.

    (3) For the period up to 26.3.2012 or  till the disposal of the Injunction Application by the Trial Court, whichever is earlier, the ex-parte Injunction Order dated 31st May, 2010 would continue to remain operative.

    Therefore, without going into the merits of the Appeal, the Appeal is disposed of with the aforesaid directions.

Order Date :- 24.11.2011

Ajeet

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter