Allahabad High Court High Court

Catholic Diocese Lko. Bishop … vs Smt. Genda Devi on 21 July, 2010

Allahabad High Court
Catholic Diocese Lko. Bishop … vs Smt. Genda Devi on 21 July, 2010
Court No. - 4

Case :- WRIT - C No. - 39912 of 2010

Petitioner :- Catholic Diocese Lko. Bishop House Hazratganj Lko And
Ors.
Respondent :- Smt. Genda Devi

Petitioner Counsel :- Shamim Ahmad,M.A. Qadeer
Hon’ble Krishna Murari, J.

Supplementary affidavit filed by the petitioners is taken on record.

Heard learned counsel for the petitioners.

Issue notice to the respondent, who may file counter affidavit. Petitioners

shall take steps for service of notice on the respondent by registered

post within 10 days. Office shall issue notices returnable at an early date.

List for admission after service of notice on the respondent.

Considering the facts and circumstances, till the next date of listing,

effect and operation of the impugned orders dated 30.07.2007 and

20.04.2010 passed by Additional District Judge, Court No. 4, Pilibhit

(Annexure 8 and 10 respectively to the writ petition) shall remain stayed.

It is being made clear that pendency of the writ petition and the order

hereinabove shall not be treated as stay of the proceedings and the trial

court may proceed with the case on its own merit.

21.07.2010
VKS/ WP 39912/10