Allahabad High Court High Court

Jagdish Prasad Shukla vs Sri Ravi Swaroop Tewari on 5 January, 2010

Allahabad High Court
Jagdish Prasad Shukla vs Sri Ravi Swaroop Tewari on 5 January, 2010
Court No. - 11

Case :- CIVIL REVISION No. - 1 of 2008

Petitioner :- Jagdish Prasad Shukla
Respondent :- Sri Ravi Swaroop Tewari
Petitioner Counsel :- Shiwa Kant Tiwari
Respondent Counsel :- D.N.Misra,A.K.Yadav

Hon'ble Anil Kumar,J.

Matter is taken in the revised list.

None appeared on behalf of the respondents.

Heard Sri Shiva Kant Tiwari learned counsel for the revisionist and perused
the record.

On 5.3.2008, this Court has passed an order that the rent for the month of
March 2008 and onwards shall be deposited by the 7th day of each
succeeding month. In case of default of payment, this order shall stand
vacated.

Sri Tewari submits that thereafter revisionist are continuing depositing rent
by 7th day of each succeeding month regularly as directed by this Court.
However, due to some unavoidable reasons, the revisionist could not deposit
the rent within time frame as provided by this Court for the month of
December, 2009. However, the same was sent to the respondent through
registered post vide Cheque No. 023104 dated 7.12.2009 . He further submit
that for the month of January 2010 the same may be deposited within time
vide Cheque No. 023106 dated 2.1.2010.

In view of above said fact and in the interest of justice the revisionist is
directed to deposit the rent of December,2009 and January,2010 by 7th of
January,2010 as directed by this Court earlier.

Interim order granted by this Court on 5.3.2008 shall remain operative till
disposal of the present revision.

Order Date :- 5.1.2010
dk/