Allahabad High Court
Mohd. Riyaz vs Hazi Mustafa & Others on 13 January, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 141 of 2010 Petitioner :- Mohd. Riyaz Respondent :- Hazi Mustafa & Others Petitioner Counsel :- Dinesh Pathak,Manoj Kumar Singh,Rakesh Pathak Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the revisionist and Shri Rajendra Singh
for the contesting respondent No.1.
The revisionist claimed that this is a matter of landlord and tenant
and S.C.C. Suit is already pending. However since appearance has
filed on behalf of private party, he may file counter affidavit by
18.1.2010. Rejoinder affidavit may be filed within three weeks
thereafter.
Put up this case as unlisted on 27.1.2010.
Till that date, status-quo shall remain maintained.
Order Date :- 13.1.2010
S.A.A.Rizvi