Court No. - 4 Case :- MATTERS UNDER ARTICLE 227 No. - 239 of 2010 Petitioner :- Ajai Tiwari Respondent :- Civil Judge, Allahabad & Others Petitioner Counsel :- Arvind Srivastava Hon'ble Krishna Murari,J.
Supplementary affidavit filed on behalf of the petitioner is taken on
record.
Heard learned counsel for the petitioner.
Notice on behalf of respondents no. 1 to 3 has been accepted by
learned Standing Counsel.
Issue notice to the respondents no. 4 to 8 who may file counter
affidavit.
Petitioner shall take steps to serve the respondents by registered
post within ten days.
Office shall issue notices returnable at an early date.
List on the date fixed by the office in the notice.
Considering the facts and circumstances, till the next date of listing,
parties to the writ petition are directed to maintain statusquo as of 5 th
July, 2010 with respect to nature and possession of the suit property.
Parties are also restrained from alienating, transferring or changing
the nature of the suit property.
This order or the pendency of the writ petition shall not be treated as
stay of the proceeding before the trial court and the suit will proceed
in accordance with law.
Order Date :- 7.7.2010
nd