Citation : 2024 Latest Caselaw 37565 ALL
Judgement Date : 14 November, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:179132 Court No. - 9 Case :- MATTERS UNDER ARTICLE 227 No. - 14367 of 2024 Petitioner :- Harijagnnath Shastri Respondent :- Esrar Ahmad Dead And 6 Others Counsel for Petitioner :- Saurabh Raj Srivastava Hon'ble Rohit Ranjan Agarwal,J.
1. This writ petition has been filed with the following prayer:-
"To issue order or direction, directing the 'Learned to Additional Chief Judicial Magistrate Court No. 11 Allahabad', to hear and decide 'Original Suit No. 63/2012 (Harijagnnath Shastri Vs/ Esrar Ahmad),' expeditiously, preferable on day to day basis by fixing short dates or in alternative within some prescribed time frame without granting any unnecessary adjournment."
2. From the perusal of the record, it transpires that the petitioner has prayed for early disposal of original Suit No.63 of 2012, pending before the court concerned.
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 petition is dismissed.
Order Date :- 14.11.2024
Kushal
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!