Allahabad High Court High Court

Ram Swaroop Chawla vs Committee Arya Samaj Anathalaya … on 8 July, 2010

Allahabad High Court
Ram Swaroop Chawla vs Committee Arya Samaj Anathalaya … on 8 July, 2010
Court No. - 7

Case :- WRIT - A No. - 39177 of 2010

Petitioner :- Ram Swaroop Chawla
Respondent :- Committee Arya Samaj Anathalaya And Others
Petitioner Counsel :- Manish Dev Singh

Hon'ble Devendra Pratap Singh,J.

The petitioner tenant had filed a revision against a decree of arrears of
rent and eviction where he was enjoying an unconditional interim order
since January 2008 and the matter was being adjourned and therefore
by the impugned order, the revisional court has enhanced the rent
which was prevailing from 1970 at Rs.100/- per month to Rs.3000/- per
month from the date of decree as a condition for extension of the stay
order.

Learned counsel for the petitioner undertakes that he will argue out the
revision finally without taking any adjournment within two weeks.

In view of the aforesaid undertaking, the interim order granted by the
court below shall continue till the next date fixed in this case.

List for further orders on 23rd of July 2010.

Order Date :- 8.7.2010
PKG