Allahabad High Court High Court

Dharmendra Arora And Another vs State Of U.P. And Others on 13 August, 2010

Allahabad High Court
Dharmendra Arora And Another vs State Of U.P. And Others on 13 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 32134 of 2009

Petitioner :- Dharmendra Arora And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Brijesh Kumar Shukla,Rakesh Kumar
Respondent Counsel :- Govt. Advocate,Rastrapati.Kharey

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants, learned A.G.A. and Sri
Rastrapati Khare, learned counsel for the respondent / informant.

The dispute between the contesting sides is regarding ownership of
a flat. During course of arguments, applicants became ready to re-
induct informant as a joint owner of the flat in question which is
Flat No. 606 Regent Block Supertech Estate, Sector-9, Vaishali,
Police Station-Indirapuram, District-Ghaziabad. It is in respect of
this flat that both the sides are litigating in civil and criminal
courts. It is stated by counsel for the wife respondent no. 2 that if
the wife is inducted as a joint owner of the aforesaid flat entire
dispute between the sides may come to an end. In view of such a
position, Sri B. K. Shukla, learned counsel for the applicants
requested two weeks time to get the name of informant entered as
a joint owner of the aforesaid flat within a period of two weeks. At
his request applicants are allowed two weeks time for the said
purpose that is to get the name of Smt. Deepika Kamal entiered as
joint owner of the said flat. If an application is made by the
applicants before the Registrar for the said purpose, the Registrar
is directed to grant permission forthwith for the same

List this case for further arguments on 09.09.2010. Till the next
date, interim order to continue.

Order Date :- 13.8.2010
Sharad