Allahabad High Court
Smt. Ramawati vs Ist. Addl. Civil Judge (S.D.) … on 22 January, 2010
Court No. - 26 Case :- RENT CONTROL No. - 191 of 2001 Petitioner :- Smt. Ramawati Respondent :- Ist. Addl. Civil Judge (S.D.) Lucknow And Other Petitioner Counsel :- R.K. Nigam Respondent Counsel :- C.S.C.,A.K.Shukla,R.D.Tewari Hon'ble Dharam Veer Sharma,J.
Writ Petition No.191 (R/C) of 2001
Smt. Ramawati ……. Petitioner.
Versus
Ist Additional Civil Judge (S.D.)
Lucknow & others. ……. Opp.Parties.
Hon’ble D.V.Sharma, J
Heard learned counsel for the parties.
It has been contended on behalf of the petitioner that against the provisions of
law the contesting opposite parties wanted to raise construction and change
the nature of tenancy. It has been further submitted that the interim order was
not extended.
List in the 2nd week of March, 2010.
Let the lower court record be summoned. However, in the nature of the
circumstances status quo as on today shall be maintained till the next date of
listing.
Order Date :- 22.1.2010
Irfan