Allahabad High Court
Chet Ram vs A.D.M./Rent Control & Eviction … on 10 August, 2010
Court No. - 7 Case :- WRIT - A No. - 43258 of 1997 Petitioner :- Chet Ram Respondent :- A.D.M./Rent Control & Eviction Officer & Another Petitioner Counsel :- Prakash Gupta Respondent Counsel :- C.S.C. Hon'ble Rakesh Tiwari,J.
Sri Ashish Gupta holding brief of Sri Prakash Gupta, counsel for the
petitioner, submits that he has instruction to inform the Court that this petition
has become infructuous as possession has been given by the tenant to the
landlord.
In view of above statement, the writ petition is dismissed as having become
infructuous. Interim order, if any, stands discharged.
Order Date :- 10.8.2010
SNT/