Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd. Iqbal vs Kani Ram
1983 Latest Caselaw 218 Del

Citation : 1983 Latest Caselaw 218 Del
Judgement Date : 27 July, 1983

Delhi High Court
Mohd. Iqbal vs Kani Ram on 27 July, 1983
Equivalent citations: 1983 (5) DRJ 222
Author: N Goswamy
Bench: N Goswamy

JUDGMENT

N.N. Goswamy, J.

(1) Since only a short point is involved, I have heard the learned counsel for the parties and proceed to dispose of the Revision Petition. The main grievance of the petitioner in this Revision Petition is that the learned trial court is not taking up the application filed by him under Order 39, Rules I and 2 of the Code. From the Order Sheet, it appears that the application along with the suit was put up before the learned trial judge on April 7, 1933. It was probably considered that ex-parte order should not be passed and a notice was issued to the defendant for April 18, 1983. The parties appeared on April 18,1983 and the case was again adjourned for filing of the written statement and reply to May 10, 1983. On May 10, 1983, the written statement and the reply had been filed, but the case was adjourned to July 13, 1983 for arguments on the application, lam told that even on July 13, 1983, no orders on the application under Order 39 Rules I and 2 have been passed and this was on the prayer of the counsel for the petitioner. However, the petitioner had obtained an injunction order from this court whereby he was not to be ejected from the premises in dispute.

(2) The learned trial Judge may be justified in not passing an ex-parte order, but I do not find any justification in not passing the necessary orders on an application under Order 39, Rules 1 and 2 on the subsequent dates particularly when the reply and the written statement had been filed. In this situation, the order granted by this court on May 26, 1983 staying the eviction of the petitioner will hold gold till August 17, 1983, when the application is said to be listed before the learned trial Judge. The learned trial Judge will necessarily pass an order on the application under Order 39 Rules 1 and 2 on that date. However, in case the learned trial Judge is not available in court on that date, the order dated May 26, 1983 will continue to operate till a proper order is passed on the application by the learned trial Judge. The revision petition is disposed of in these terms. There will be no order as to costs.

 
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