Citation : 2024 Latest Caselaw 36225 ALL
Judgement Date : 5 November, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:172752 Court No. - 9 Case :- MATTERS UNDER ARTICLE 227 No. - 13331 of 2024 Petitioner :- Kanhaiya Lal And 5 Others Respondent :- Shivraj Maurya Counsel for Petitioner :- Manoj Kumar Hon'ble Rohit Ranjan Agarwal,J.
1. This writ petition has been filed with the following prayer:-
"(A) Issue an order or direction in suitable nature directing the court below i.e. Civil Judge (J.D.), Azamgarh to decide the pending Original Suit No.1532 of 2018 (Kanhaiya Lal and others Versus Shivraj) expeditiously, preferably, if, possible on the next date of hearing and till the disposal of Original Suit No.1532 of 2018 (Kanhaiya Lal and others Versus Shivraj) the Defendant may be restrain from interfering in peaceful possession and use of Plaintiffs/Petitioners over the suit property i.e. Araji No.658 area 0.0330 hectare and Araji No.660 area 0.1850 hectare situated at Mauja Gaddopur, Pargana Mahul, Tappa Deedarganj, Tehsil Phoolpur, District Azamgarh."
2. From the perusal of the record, it transpires that the prayer has been made for early disposal of Original Suit No. 1532 of 2018 pending in the court of Civil Judge (Junior Division), Azamgarh.
3. The Division Bench of this Court in case of Ali Shad Usmani vs. Ali Isteba, 2015 (2) ADJ 250 (DB) has held that no direction can be issued to the sub-ordinate courts for deciding the suit within stipulated period. Relevant portion of the judgment is extracted hereasunder:-
"We are not inclined to issue a direction for the expeditious hearing of a Civil Suit which is pending before the Civil Judge (Junior Division), District-Azamgarh. It would be most inappropriate to Court to entertain a writ petition under Article 226 and/or under Article 227 of the Constitution simply for the purpose of expediting the hearing of a suit. Such orders, if granted, place a class of litigants, who move the court in a separate and preferential category whereas other cases which may be of similar or greater antiquity and urgency are left to be decided in the normal channel. Hence, any such direction may be issued with the greatest care and circumspection by the High Court otherwise the Civil Courts will be overburdened only with requests for expeditious disposal of suits, which have been expedited by the High Court. Most of the litigants cannot afford the expense of moving the High court and would not, therefore, be in a position to have the benefit of such an order.
Ultimately, it must be left to the judicious exercise of discretion of the concerned Court to determine whether a ground for urgency has been made out. We emphasize that there may be other cases such as involving senior citizens, those who are differently abled or people suffering from a particular disablilty socio-economic or otherwise which may prime cause of urgent disposal. It is for the learned Trial Judge in each case to apply his or her mind and decide whether the hearing of the suit to be expedited.
For these reasons, we are not inclined to entertain the petition. The petition is, accordingly, dismissed. There shall be no order as to cost."
4. In view of the Division Bench judgment of this Court in the case of Ali Shad Usmani (supra), this Court declines to grant the relief as prayed for.
5. The writ petitions is dismissed.
Order Date :- 5.11.2024
V.S.Singh
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!