Allahabad High Court High Court

Shiv Ram vs Kaliyan Singh on 5 July, 2010

Allahabad High Court
Shiv Ram vs Kaliyan Singh on 5 July, 2010
Court No. - 1

Case :- SECOND APPEAL No. - 612 of 2010

Petitioner :- Shiv Ram
Respondent :- Kaliyan Singh
Petitioner Counsel :- C.L. Verma,S.K.Pal
Respondent Counsel :- V.K.S. Somvanshi

Hon'ble Rakesh Tiwari,J.

Heard learned counsel for the parties.

Both the parties claim their possession on the basis of patta. The trial court
has given judgment in favour of the plaintiff-respondent, whereas the
appellate court has reversed the said judgment. Hence the present second
appeal.

Considering the facts and circumstances of the case, a counter affidavit is
required to be filed within six weeks. Rejoinder affidavit may be filed within
three weeks. List after expiry of the aforesaid period.

Till the next date of listing, the parties shall maintain status quo as of date
with regard to property in disputed.

Order Date :- 5.7.2010
RCT/-