Allahabad High Court High Court

Navin Chandra Porwal & Others vs Smt. Kanchan Girhotra & Others on 13 July, 2010

Allahabad High Court
Navin Chandra Porwal & Others vs Smt. Kanchan Girhotra & Others on 13 July, 2010
Court No. - 4

Case :- CIVIL REVISION No. - 326 of 2010

Petitioner :- Navin Chandra Porwal & Others
Respondent :- Smt. Kanchan Girhotra & Others
Petitioner Counsel :- P.K. Dubey,Dharampal Singh,S. Niranjan
Respondent Counsel :- J.S.P. Singh

Hon'ble Krishna Murari,J.

Heard learned counsel for the revisionists and Sri J.S.P. Singh for the 
respondents who prays for and is allowed three weeks time to file 
counter affidavit.

Revisionists   will   have   two   weeks   thereafter   for   filing   rejoinder 
affidavit.

List   for   admission   after   expiry   of   the   aforesaid   period   along   with 
record of civil revision no. (90) of 2010.

Meanwhile, considering the facts and circumstances, dispossession 
of the revisionists from the premises in dispute in pursuance to the 
impugned judgement and decree dated 3.5.2010 shall remain stayed 
subject   to   the   condition   that   the   revisionists   deposit   the   entire 
decretal amount within a period of one month from today and shall go 
on depositing the damages as determined by the court below for use 
and occupation of the premises in dispute by 10th of every month. 

Any amount already deposited by the revisionists shall be liable to be 
adjusted from the deposit to be made under this order.

The respondent­landlords shall be entitled to withdraw the amount 
deposited by the revisionists.

However,   in   case   of   default,   this   order   shall   stand   automatically 
vacated and the decree shall be liable to be executed.

Order Date :- 13.7.2010
nd