Allahabad High Court High Court

Gulab Sah vs Jiut Sah And Others on 29 July, 2010

Allahabad High Court
Gulab Sah vs Jiut Sah And Others on 29 July, 2010
Court No. - 4

Case :- WRIT - C No. - 44239 of 2010

Petitioner :- Gulab Sah
Respondent :- Jiut Sah And Others
Petitioner Counsel :- Sanjay Kumar,Girdhar Prasad Tripathi

Hon'ble Krishna Murari,J.

Learned counsel for the petitioner is permitted to carry out necessary 
correction in the prayer clause of the writ petition as well as stay 
application.

Heard learned counsel for the petitioner.

Issue notice to respondents no. 1 to 3, who may file counter affidavit.

Steps be taken by registered post within ten days. 

Office shall issue notices returnable at an early date. 

List for admission on the date fixed by the office in the notice.

Considering the facts and circumstances, till the next date of listing, 
respondents are restrained from alienating, transferring or changing 
the nature of the suit property in any manner.
Order Date :- 29.7.2010
nd