Allahabad High Court High Court

Aditya Kumar Agarwal S/O Chiranji … vs Prakash Chandra Gupta S/O Sunder … on 15 July, 2010

Allahabad High Court
Aditya Kumar Agarwal S/O Chiranji … vs Prakash Chandra Gupta S/O Sunder … on 15 July, 2010
Court No. - 7

C. M. Application No. 31218 of 2010

in re:

Case :- CIVIL REVISION No. - 150 of 2009

Petitioner :- Aditya Kumar Agarwal S/O Chiranji Lal Agarwal
Respondent :- Prakash Chandra Gupta S/O Sunder Lal Gupta
Petitioner Counsel :- U.S. Sahai

Hon'ble Dr. Satish Chandra,J.

This application has been moved by the revisionist for permission to deposit
the rent.

Learned counsel for the opposite party has no objection.

The application is allowed.

The revisionist is permitted to deposit the rent within a period of two weeks.

Order Date :- 15.7.2010
VNP/-

Court No. – 7

C. M. Application No. 62986 of 2010

in re:

Case :- CIVIL REVISION No. – 150 of 2009

Petitioner :- Aditya Kumar Agarwal S/O Chiranji Lal Agarwal
Respondent :- Prakash Chandra Gupta S/O Sunder Lal Gupta
Petitioner Counsel :- U.S. Sahai

Hon’ble Dr. Satish Chandra,J.

This application has been moved by the revisionist for permission to deposit
the rent.

Learned counsel for the opposite party has no objection.

The application is allowed.

The revisionist is permitted to deposit the rent within a period of two weeks.

Order Date :- 15.7.2010
VNP/-

Court No. – 7

C. M. Application No. 63386 of 2010

in re:

Case :- CIVIL REVISION No. – 150 of 2009

Petitioner :- Aditya Kumar Agarwal S/O Chiranji Lal Agarwal
Respondent :- Prakash Chandra Gupta S/O Sunder Lal Gupta
Petitioner Counsel :- U.S. Sahai

Hon’ble Dr. Satish Chandra,J.

Heard.

The application is allowed.

Let necessary amendment may be carried out within two days.

List in the next case list for final hearing.

The undertaking given before the Court is extended till the next date of
listing.

Order Date :- 15.7.2010
VNP/-