Allahabad High Court High Court

Kishan Lal Mukhija vs Vth A.D.S.J. & Others on 6 July, 2010

Allahabad High Court
Kishan Lal Mukhija vs Vth A.D.S.J. & Others on 6 July, 2010
Court No. - 7

Case :- WRIT - A No. - 20640 of 1998

Petitioner :- Kishan Lal Mukhija
Respondent :- Vth A.D.S.J. & Others
Petitioner Counsel :- M.K. Gupta
Respondent Counsel :- S.C.,Mahtab Alam,S.U. Khan

Hon'ble Devendra Pratap Singh,J.

Heard learned counsel for the petitioner.

This petition by the tenant is directed against an order allowing the release
application by both the courts below. During the pendency of the writ
petition, the tenant has entered into a compromise and has vacated the
premises for which an affidavit has been filed and therefore it is apparent that
the cause does not survive.

Accordingly, the writ petition is dismissed and the interim order is vacated.

Order Date :- 6.7.2010
AU