Allahabad High Court High Court

Satya Dev And Another vs Sri Kishun And Another on 28 January, 2010

Allahabad High Court
Satya Dev And Another vs Sri Kishun And Another on 28 January, 2010
Court No. - 1

Case :- SECOND APPEAL DEFECTIVE No. - 44 of 2010

Petitioner :- Satya Dev And Another
Respondent :- Sri Kishun And Another
Petitioner Counsel :- Rishi Kant Rai,Rakesh Kumar Upadhyay
Respondent Counsel :- Ramesh Chandra Dwivedi

Hon'ble Rakesh Sharma,J.

Issue notice.

Let counter affidavit be filed within six weeks.

Learned counsel for the Appellants prays for and is allowed two weeks’ time
thereafter for filing rejoinder affidavit.

List in the 3rd week of March, 2010.

Till the next date of listing, status quo, in respect of property in dispute shall
be maintained by the parties and the parties are restrained from alienating the
property in dispute, including the house in question in any manner
whatsoever.

Order Date :- 28.1.2010
bgs/

Hon’ble Rakesh Sharma, J.

Re: Delay Condonation Application

Heard.

Cause shown for condonation of 13 days’ delay in filing the Second Appeal is
sufficient.

Accordingly, the Delay Condonation Application is allowed and the delay in
filing the Second Appeal is condoned.

28.1.2010

bgs/-