Allahabad High Court High Court

Ajai Tiwari vs Civil Judge, Allahabad & Others on 7 July, 2010

Allahabad High Court
Ajai Tiwari vs Civil Judge, Allahabad & Others on 7 July, 2010
Court No. - 4

Case :- MATTERS UNDER ARTICLE 227 No. - 239 of 2010

Petitioner :- Ajai Tiwari
Respondent :- Civil Judge, Allahabad & Others
Petitioner Counsel :- Arvind Srivastava

Hon'ble Krishna Murari,J.

Supplementary affidavit filed on behalf of the petitioner is taken on 
record.

Heard learned counsel for the petitioner.

Notice on behalf of respondents no. 1 to 3 has been accepted by 
learned Standing Counsel. 

Issue   notice   to   the   respondents   no.   4   to   8   who   may   file   counter 
affidavit.

Petitioner   shall   take  steps   to  serve  the  respondents   by   registered 
post within ten days. 

Office shall issue notices returnable at an early date. 

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

Considering the facts and circumstances, till the next date of listing, 
parties to the writ petition are directed to maintain status­quo as of 5 th 
July, 2010 with respect to nature and possession of the suit property. 
Parties are also restrained from alienating, transferring or changing 
the nature of the suit property. 

This order or the pendency of the writ petition shall not be treated as 
stay of the proceeding before the trial court and the suit will proceed 
in accordance with law.

Order Date :- 7.7.2010
nd