Allahabad High Court High Court

Smt. Ambika Devi & Others vs Sri Ram Laxman Janki Ji Dieties & … on 12 January, 2010

Allahabad High Court
Smt. Ambika Devi & Others vs Sri Ram Laxman Janki Ji Dieties & … on 12 January, 2010
Court No. - 7

Case :- WRIT - A No. - 1155 of 2010

Petitioner :- Smt. Ambika Devi & Others
Respondent :- Sri Ram Laxman Janki Ji Dieties & Others
Petitioner Counsel :- Prashant Pandey,S.N. Tripathi

Hon'ble Ran Vijai Singh,J.

Issue notice.

In addition to normal mode of service, the learned counsel for the petitioner is
permitted to serve the respondents outside the Court for which dasti notices
may be issued by the Office after taking steps.

As an interim measure without prejudice to the right and contention of the
parties, the operation of the impugned orders dated 27.10.2009 passed by
Additional District Judge/Special Judge (anti-Corruption), Varanasi in Small
Cause Revision No. 12 of 1999 and the order dated 08.01.1999 passed by
Additional Judge Small Causes, Varanasi in Small Causes Case No. 241 of
1980 Smt. Ram Laxman Janki and others Vs. Ram Prasad (Annexure no. 4
and 3) shall remain stayed provided the petitioners deposit entire decreetal
amount along with the damages within a period of six weeks from today
before the court below and continue to deposit Rs. 1,000/- per month by seven
day of each succeeding months. The amount so deposited shall be permitted
by the court below to withdraw by the landlord. In case of default the interim
order granted by this Court shall stand vacated.

Order Date :- 12.1.2010

Pratima