Court No. - 4 Case :- WRIT - C No. - 475 of 2010 Petitioner :- Bechan Respondent :- Brij Raj And Others Petitioner Counsel :- Mahesh Narain Singh,M.N. Singh Hon'ble Krishna Murari,J.
Heard learned counsel for the petitioner.
It is contended that without even adverting to the reason given by the
defendantpetitioner in view of time limit prescribed under Order VIII
Rule 10 of the C.P.C. for delay in filing the written statement, the
courts below, in a mechanical manner, have rejected to take the
same on record.
Primafacie there appears to be force in the submission and the
matter needs scrutiny.
Issue notice to the respondents, who may file counter affidavit.
Steps be taken by registered post within ten days.
Office shall issue notices returnable at an early date.
List for admission after service of notice on the respondents.
Considering the facts and circumstances, till the next date of listing,
further proceedings of original suit no. 236 of 2004 (Brij Raj and
others vs. Bechan) pending in the court of Civil Judge (Junior
Division), Court No. 6, Varanasi shall remain stayed.
Parties to the writ petition are also restrained from alienating,
transferring or changing the nature of the land in dispute in any
manner.
Order Date :- 7.1.2010
nd