Allahabad High Court High Court

Uma Shanker vs Bhagirathi And Another on 19 July, 2010

Allahabad High Court
Uma Shanker vs Bhagirathi And Another on 19 July, 2010
Court No. - 4

Case :- WRIT - C No. - 41150 of 2010

Petitioner :- Uma Shanker
Respondent :- Bhagirathi And Another

Petitioner Counsel :- Ravi Chandra Srivastava
Respondent Counsel :- Ramesh Chand
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner and Shri Ramesh Chand, 

who  has  put  in  appearance  on  behalf  of  respondent  no.  1.  He 

prays for and is allowed four weeks’ time to file counter affidavit.

Issue   notice   to   respondent   no.   2,   who   may   also   file   counter 

affidavit. Petitioner shall take  steps  for  service of  notice  on  the 

respondent by registered post within 10 days. Office shall issue 

notices returnable within six weeks. 

List for admission after service of notice on the respondent. 

Considering   the   facts   and   circumstances,   till   the   next   date   of 

listing, parties to the writ petition are directed to maintain status 

quo with respect to nature and possession over the suit property.

19.07.2010
VKS/ WP 41150/10