Allahabad High Court
Madho Lal Nishad vs Smt. Buddhi Devi (Since Deceased) … on 5 July, 2010
Court No. - 1 Case :- SECOND APPEAL No. - 690 of 2010 Petitioner :- Madho Lal Nishad Respondent :- Smt. Buddhi Devi (Since Deceased) & Ors. Petitioner Counsel :- Ajit Kumar Hon'ble Rakesh Tiwari,J.
Heard counsel for the appellant and perused the record.
Issue notice to the respondents returnable at an early date, indicating that
counter affidavit is to be filed within a period of eight weeks. Rejoinder
affidavit may be filed within four weeks thereafter.
List for admission after expiry of the aforesaid period.
In the meantime, the respondents shall not alienate or change nature of the
property in dispute till next date of listing.
Order Date :- 5.7.2010
SNT/