Allahabad High Court High Court

Gauri Shanker Misra vs Nagam Nigam Goakhpur on 18 January, 2010

Allahabad High Court
Gauri Shanker Misra vs Nagam Nigam Goakhpur on 18 January, 2010
Court No. - 4

Case :- WRIT - C No. - 69415 of 2009

Petitioner :- Gauri Shanker Misra
Respondent :- Nagam Nigam Goakhpur
Petitioner Counsel :- Tarun Verma
Respondent Counsel :- N.N. Misra

Hon'ble Krishna Murari, J.

Sri N. N. Misra has accepted notice on behalf of respondent. He
prays for and is allowed two weeks’ time to file counter affidavit.
The petitioner will have one week thereafter for filing rejoinder
affidavit.

List immediately after expiry of the aforesaid period.

Considering the facts and circumstances, it is provided that the
petitioner shall not be dispossessed from the property in dispute
except in accordance with law.

Order Date :- 18.1.2010
Dcs