Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 2]

Allahabad High Court

Smt. Urmila And Others vs Shri Kamlesh Kumar And Others on 10 August, 2010

Author: Sanjay Misra

Bench: Sanjay Misra

Court No. - 28

Case :- MATTERS UNDER ARTICLE 227 No. - 418 of 2010

Petitioner :- Smt. Urmila And Others
Respondent :- Shri Kamlesh Kumar And Others
Petitioner Counsel :- A. Chaturvedi

Hon'ble Sanjay Misra,J.

Heard Sri A. Chaturvedi, learned counsel for the petitioners.

The petitioners claim to be plaintiffs of the Suit No.609 of 2002 for cancellation of the sale deed obtained by the defendants. Learned counsel states that on 22.03.2006 the suit was dismissed under Order 9 Rule 8 C.P.C. to which he filed recall application under Order 9 Rule 9 C.P.C. the very next day on 23.03.2006. According to him the said application has not been decided although more than 4 years have lapsed and further that notice of the application has been issued on the defendants. Learned counsel states that the suit was filed for cancellation of the sale deed and due to its not being restored for such a long period the defendants are attempting to evict the petitioners on the strength of the sale deed.

In view of the submission made by learned counsel for the petitioner there is no reason why the restoration application registered as Misc. Case No.92 of 2006 be delayed, in case, notice has been served on the defendants.

In view of the aforesaid circumstances, in case the petitioner makes an application for early disposal of the restoration application the Court should consider such application and pass orders in accordance with law.

The writ petition stands disposed of.

No order is passed as to costs.

Order Date :- 10.8.2010 pks