Allahabad High Court
Thakur Prasad Sharma vs Special Judge And Others on 10 May, 2010
Court No. - 7 Case :- WRIT - A No. - 52289 of 1999 Petitioner :- Thakur Prasad Sharma Respondent :- Special Judge And Others Petitioner Counsel :- Shashi Nandan Respondent Counsel :- C.S.C. Hon'ble Devendra Pratap Singh,J.
This petition by the landlord is directed against concurrent orders
dismissing the suit for eviction and arrears of rent.
It appears that notices were issued on 13.12.1991 till date no steps
have been taken to serve the respondent tenants and therefore, no
relief can be granted.
However, none appears to press this petition even in the revised list.
Accordingly, writ petition is dismissed.
Order Date :- 10.5.2010
AK