Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Iliyas vs Tehsildar (J), Tehsil Utraula, ...
2019 Latest Caselaw 5212 ALL

Citation : 2019 Latest Caselaw 5212 ALL
Judgement Date : 30 May, 2019

Allahabad High Court
Iliyas vs Tehsildar (J), Tehsil Utraula, ... on 30 May, 2019
Bench: Chandra Dhari Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 8
 

 
Case :- MISC. SINGLE No. - 15004 of 2019
 

 
Petitioner :- Iliyas
 
Respondent :- Tehsildar (J), Tehsil Utraula, Distt. Balrampur & Ors.
 
Counsel for Petitioner :- Brijesh Kumar Singh
 
Counsel for Respondent :- C.S.C.,Jai Kumar
 

 
Hon'ble Chandra Dhari Singh,J.

Heard learned counsel for the petitioner, learned Standing Counsel and perused the record.

This petition has been filed with the prayer to issue direction to the opposite party no.1 i.e. Tehsildar (J), Tehsil Utraula, District Balrampur to decide the pending Case No. 545 of 2018 under section 67 of the U.P. Revenue Code 2006 expeditiously within stipulated time.

Learned counsel for the petitioner has submitted that case no. 545 of 2018 under section 122(B) of U.P. Z.A. & L. R. Act (under section 67 of the U.P. Revenue Code 2006), which have not yet been decided and general dates are given without assigning any reason. It has also been submitted that ends of justice would be met if necessary direction is issued to the opposite party no.1 to consider and decide the case of the petitioner, in accordance with law, within stipulated time, to which, learned Standing Counsel has no objection.

The Hon'ble Apex Court in the judgment dated 14.07.2016 rendered in Special Leave Petition (CC) No.14061 of 2016; Gayathri vs. M. Girish has relied upon the following:-

"In this context, we may profitable reproduce a passage from Shiv Cotex v. Tirgun Auto Plast (P) Ltd.; (2011) 9 SCC 678 wherein it has been stated that it is sad, but true, that the litigants seek ? and the courts grant adjournments at the drop of a hat. In the cases where the Judges are little proactive and refuse to accede to the requests of unnecessary adjournments, the litigants deploy all sorts of methods in protracting the litigation. The court has further laid down that it is not surprising that civil disputes drag on and on. The misplaced sympathy and indulgence by the appellate and revisional courts compound the malady further.

In Noor Mohammed v. Jethanand; (2013) 5 SCC 202 commenting on the delay caused due to dilatory tactics adopted by the parties, the Court was compelled to say:-

"In a democratic set-up, intrinsic and embedded faith in the adjudicatory system is of seminal and pivotal concern. Delay gradually declines the citizenry faith in the system. It is the faith and faith alone that keeps the system alive. It provides oxygen constantly. Fragmentation of faith has the effect potentiality to bring in a state of cataclysm where justice may become a casualty. A litigant expects a reasoned verdict from a temperate Judge but does not intend to and, rightly so, to guillotine much of time at the altar of reasons. Timely delivery of justice keeps the faith ingrained and establishes the sustained stability. Access to speedy justice is regarded as a human right which is deeply rooted in the foundational concept of democracy and such a right is not only the creation of law but also a natural right. This right can be fully ripened by the requisite commitment of all concerned with the system. It cannot be regarded as a facet of Utopianism because such a thought is likely to make the right a mirage losing the centrality of purpose. Therefore, whoever has a role to play in the justice-dispensation system cannot be allowed to remotely conceive of a casual approach."

And, again:-

"Thus, from the aforesaid, it is clear as day that everyone involved in the system of dispensation of justice has to inspire the confidence of the common man in the effectiveness of the judicial system. Sustenance of faith has to be treated as spinal sans sympathy or indulgence. If someone considers the task to be Herculean, the same has to be performed with solemnity, for faith is the "elan vital" of our system."

In the case at hand, it can indubitably be stated that the defendant-petitioner has acted in a manner to cause colossal insult to justice and to the concept of speedy disposal of civil litigation. We are constrained to say the virus of seeking adjournment has to be controlled. The saying of Gita "Awake! Arise! Oh Partha" is apt here to be stated for guidance of trial courts."

The speedy justice is the fundamental right of every litigant but at the same time the long pendency of old cases also cannot be ignored and no one can be permitted to linger on the proceedings unnecessarily. It has also been experienced that the lawyers also abstain from work on various counts. A counsel appearing for a litigant has to have institutional responsibility and it is expected that unnecessary adjournments should not be sought.

However, considering all facts and circumstances of the case, without entering into merits of the case, the opposite party no.1 i.e. Tehsildar (J), Tehsil Utraula, District Balrampur is directed to decide the pending Case No. 545 of 2018 under section 67 of the U.P. Revenue Code 2006 expeditiously in accordance with law after affording opportunity of hearing to all parties concerned within six months from the date of production of a certified copy of this order subject to following conditions:

1. Unnecessary adjournments should not be granted.

2. If any of the party moves the application for adjournment, such adjournment application may be allowed subject to cost, which shall not be less than Rs.1000/- (Rupees One Thousand) payable by the next date of hearing.

3. If the cost is not paid by the next date of hearing, the party who moved the application for adjournment shall not be provided any further adjournment.

4. The adjournments as far as possible should not be granted for more than ten days.

5. If the advocates remain on strike on the date of hearing, such period shall not be counted.

6. The hearing shall be conducted expeditiously provided there is no other legal impediment.

7. This order shall come into effect only if the opposite parties have sufficiently been served.

8. If the court is vacant, such period shall not be counted.

With the aforesaid observations and directions, the writ petition is disposed of finally.

Order Date :- 30.5.2019

VNP/-

 

 

 
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