Allahabad High Court High Court

Mahmood Iqbal Kazim vs Shri Shameem Kazim And Others on 18 January, 2010

Allahabad High Court
Mahmood Iqbal Kazim vs Shri Shameem Kazim And Others on 18 January, 2010
Court No. - 1

Case :- WRIT - C No. - 507 of 2010

Petitioner :- Mahmood Iqbal Kazim
Respondent :- Shri Shameem Kazim And Others
Petitioner Counsel :- T.A. Khan

Hon'ble Rakesh Sharma,J.

Issue notice.

List after three weeks to enable the respondents to file their objections. List
after three weeks for admission.

Learned counsel for the petitioner has expressed anxiety that since interim
order has not been granted by the trial court, the petitioner shall be evicted
from the property in dispute where he is residing since 1995. It was his real
sister’s house.

Till the next date of listing, the petitioner shall not be evicted from the house
in dispute.

Order Date :- 18.1.2010
VPC