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

Sarvesh Bhatnagar And Ors vs M S Bhatnagar And Ors
2023 Latest Caselaw 1489 Del

Citation : 2023 Latest Caselaw 1489 Del
Judgement Date : 26 May, 2023

Delhi High Court
Sarvesh Bhatnagar And Ors vs M S Bhatnagar And Ors on 26 May, 2023
                          $~65
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                   Judgment delivered on: 26.05.2023
                          +       CM(M) 915/2023
                                  SARVESH BHATNAGAR AND ORS                       ..... Petitioners


                                                     versus

                                  M S BHATNAGAR AND ORS                           ..... Respondents

                          Advocates who appeared in this case:

                          For the Petitioners           :     Mr. Arun Bhatta, Mr. Puneet
                                                              Bhatnagar,      Mr.     Indhirajith
                                                              Prabhakaran, Advocates.


                          For the Respondents           :     None.

                          CORAM:
                          HON'BLE MR. JUSTICE TUSHAR RAO GEDELA

                                                     JUDGMENT

TUSHAR RAO GEDELA, J. (ORAL)

[ The proceeding has been conducted through Hybrid mode ] CM APPL. 28992/2023 (for exemption)

1. Exemption is allowed, subject to all just exceptions.

2. The application stands disposed of. CM(M) 915/2023 & CM APPL. 28991/2023 (for stay)

3. Petitioner has approached this Court under Article 227 of the Constitution of India seeking certain directions.

Signature Not Verified Digitally Signed

Signing Date:02.06.2023 15:00:54

4. Mr. Arun Bhatta, learned counsel appearing for the petitioners submits that the arguments on re-drawing of the preliminary decree has been pending since 2019 and for varied reasons, the said issue has not been disposed of till now by the learned Trial Court.

5. Learned counsel prays and seeks only an indulgence from this Court to direct the learned Trial Court to take up the said issue and dispose it of expeditiously, in accordance with law

6. In view of the aforesaid, this Court does not deem it appropriate to issue notice to the other side and call upon a response from the respondents.

7. Keeping in view the prayers so made by the petitioner, it would be in the interests of justice of all the parties to the lis that the aforesaid issue regarding re-drawing of the preliminary decree be taken up in all earnest as expeditiously as possible.

8. Learned counsel informed that the issue is pending adjudication before the learned Trial Court now on 26.08.2023.

9. It would be in the interests of justice that the learned Trial Court takes up the matter on 26.08.2023, hear the arguments and thereafter proceed to dispose of the same in accordance with law not later than 30 days from 26.08.2023.

10. In view of the above, the petition along with pending application is disposed of with no order as to costs.

TUSHAR RAO GEDELA, J.

MAY 26, 2023/nd

Signature Not Verified Digitally Signed

Signing Date:02.06.2023 15:00:54

 
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