Citation : 2015 Latest Caselaw 586 ALL
Judgement Date : 20 May, 2015
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 2 Case :- MATTERS UNDER ARTICLE 227 No. - 2427 of 2015 Petitioner :- Chhedi Respondent :- Civil Judge (Junior Division)Maharajganj And 2 Others Counsel for Petitioner :- Basantn Kumar Upadhyay,C.P.Mishra Hon'ble Ashwani Kumar Mishra,J.
The Suit has remained pending since the year 2002 It is stated that the court concerned is routinely granting adjournment in the matter, in teeth of the provisions of the Code of Civil Procedure. A prayer has been made to direct the court concerned to expedite the proceedings.
Considering the above, this petition stands disposed of, directing the court concerned to expedite the proceedings of Original Suit No.1157 of 2002 and conclude the same, in accordance with law, at the earliest possible, by fixing short dates,without granting unnecessary adjournment to either of the parties.
Order Date :- 20.5.2015
Ashish Pd.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!