Allahabad High Court High Court

Chaman Lal Nigam S/O Late Kunj … vs Prescribed Authority/Civil … on 8 July, 2010

Allahabad High Court
Chaman Lal Nigam S/O Late Kunj … vs Prescribed Authority/Civil … on 8 July, 2010
Court No. - 6

Case :- RENT CONTROL No. - 85 of 2010

Petitioner :- Chaman Lal Nigam S/O Late Kunj Bihari Nigam @ Kunj Bihari
La
Respondent :- Prescribed Authority/Civil Judge (Junior Div.) Barabanki & O
Petitioner Counsel :- Shishir Pradhan
Respondent Counsel :- C.S.C.,M.A. Siddiqui

Hon'ble Shabihul Hasnain,J.

Heard Sri Shishir Pradhan learned counsel for the petitioner and Sri
M.A. Siddiqui for the opposite party no. 3.

The petitioner is a tenant of opposite party no. 3. The petitioner has
come up against the order of District Judge as well as the Prescribed
Authority. The matter was argued for sometime.

On earlier occasion counsel for the opposite party suggested that he is
willing to give some time to petitioner to vacate the premises to which
Sri Shishir Pradhan stated that he wants to consult his client and matter
was posted for today.

Learned counsel for the petitioner made a statement at Bar that his
client is agreeable to vacate the premises after eight months from today.
To this Sri M.A. Siddiqui has shown his consent and is agreeable.

In view of the fact that the matter has been settled amicably this court
feels that nothing remains to be adjudicated. However, it is made clear
that the petitioner will have no right after 8.3.2011 to remain in
possession in any manner whatsoever.

This goes without saying that the undertaking to vacate the premises on
8.3.2011 also includes that the petitioner shall not sub-let the premise to
any third party, pay monthly rent to the opposite party and hand over the
possession peacefully after the expiry of the period.

With the above observation, writ petition is finally disposed of.

Order Date :- 8.7.2010
Om.