Allahabad High Court High Court

Kedar Nath Jaiswal & Another vs X A.D.J. & Others on 3 July, 2010

Allahabad High Court
Kedar Nath Jaiswal & Another vs X A.D.J. & Others on 3 July, 2010
Court No. - 7

Case :- WRIT - A No. - 1638 of 1997

Petitioner :- Kedar Nath Jaiswal & Another
Respondent :- X A.D.J. & Others
Petitioner Counsel :- Aroop Banerjee
Respondent Counsel :- C.S.C.

Hon'ble Devendra Pratap Singh,J.

This petition by the landlord is directed against concurrent orders dated
23.2.1994 and 21.9.1996 by which his suit for arrears of rent and eviction has
been partly decreed only for arrears of rent and dismissed for the relief of
eviction. However, none appears to press this petition even in the revised list.

Accordingly, the writ petition is dismissed.

Order Date :- 3.7.2010
AU