Allahabad High Court High Court

Sri Narayan Pathak vs Ramakant Pandey on 25 January, 2010

Allahabad High Court
Sri Narayan Pathak vs Ramakant Pandey on 25 January, 2010
Court No. - 1

Case :- SECOND APPEAL No. - 1323 of 2009

Petitioner :- Sri Narayan Pathak
Respondent :- Ramakant Pandey
Petitioner Counsel :- Manoj Mishra

Hon'ble Rakesh Sharma,J.

List revised.

It was presented on 24.12.2009. It was taken up on 6.1.2010 and thereafter on
the request of earned counsel for the appellant came up for admission on
11.1.2010, 18.1.20120 and has come up today for hearing. It emerges from
the record that the appellant was a mere licensee and after proper notice he
was asked to vacate the premises in occupation. A simple dispute of
termination of licensee has remained pending in courts below for 5 years. The
first appellate court has recorded a finding of fact regarding status of house
no. 59/378A and 59/378 B. The respondent Rama Kant Pandey was shown as
landlord in the records of Nagar Mahapalik and on the basis of a saledeed
dated 14.12.1979, he was declared to be title holder of the house. There is no
infirmity in the judgment of first appellate court. The appeal is dismissed. The
judgment shall be executed in true spirit.

Order Date :- 25.1.2010
VPC