Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Divya Kaur Sabharwal (U/A ... vs Additional Principal Judge ...
2012 Latest Caselaw 2073 ALL

Citation : 2012 Latest Caselaw 2073 ALL
Judgement Date : 22 May, 2012

Allahabad High Court
Smt. Divya Kaur Sabharwal (U/A ... vs Additional Principal Judge ... on 22 May, 2012
Bench: Ritu Raj Awasthi



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 5
 

 
Case :- MISC. SINGLE No. - 2868 of 2012
 

 
Petitioner :- Smt. Divya Kaur Sabharwal (U/A 227)
 
Respondent :- Additional Principal Judge Family Court Lucknow
 
Petitioner Counsel :- Salil Kumar Srivastava
 
Respondent Counsel :- Manish Kumar
 

 
Hon'ble Ritu Raj Awasthi,J.

Notice on behalf of opposite party no.1 has been accepted by Manish Kumar, Advocate.

The writ petition has been filed seeking a direction to the learned court below for early disposal of the temporary injunction application filed by the petitioner on 31.01.2012 in Regular Suit No. 65 of 2011 (Smit. Divya Kaur Sabharwal Vs Manpreet Singh Sabharwal) pending in the court of Principal Judge, Family Court, Lucknow.

Learned counsel for the petitioner submits that the suit for declaration of Guradianship of minor son and for permanent injunction was filed by the mother of the minor child namely, Keerat Singh, aged about three and half years.  The Court below vide order dated 01.07.2011 had issued summon for appearance of opposite parties while entertaining the said suit.  Since then several dates have been fixed but till date the opposite parties have not put in appearance. 

The grievance of the petitioner is that the opposite parties on the one hand are deliberately avoiding appearance before the court concerned and on the other hand they are indulging in illegal activity of forcibly taking custody of the child.  In this regard, on 19.06.2011 a police report has been lodged by the petitioner.

I have considered the submissions made by the  parties' counsel.

From the perusal of a copy of the order-sheet (Annexure-1) of the learned court below, it appears that since 01.07.2011 the said case has been adjourned on several dates on one pretext  or the other.  In case the opposite parties to the case are deliberately avoiding appearance and summons have not been served through regular process, it is for the court concerned to take decision to get the service effected  through other means.  It is to be observed that in the matter relating to Guardian and Ward Act, the Court concerned  should make all possible efforts to expedite the proceedings and make endeavour to decide the temporary injunction application at an early date.  The petitioner is hereby given liberty to move an application for early disposal of temporary injunction application before the court concerned.

With the aforesaid observations the writ petition is  disposed of.

Order Date :- 22.5.2012

Adhir

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter