Allahabad High Court High Court

Kailash Chandra Gupta vs Sri Ganesh Prasad Dalal … on 3 February, 2010

Allahabad High Court
Kailash Chandra Gupta vs Sri Ganesh Prasad Dalal … on 3 February, 2010
Court No. - 36

Case :- WRIT - C No. - 3277 of 2010

Petitioner :- Kailash Chandra Gupta
Respondent :- Sri Ganesh Prasad Dalal Dharmshala & Ors.
Petitioner Counsel :- Dhruva Narayana,Aashish Srivastava

Hon'ble Prakash Krishna,J.

Hon’ble Ram Autar Singh,J.

The petitioner claims that he has filed S.C.C. Revision No.68 of
2009 alongwith stay application against the exparte decree under
section 25 of the Small Causes Court Act which is pending
consideration before the Additional District Session Judge, Court
No.5, Kanpur Nagar.

The grievance of the petitioner is that till date no order has been
passed on the stay application. A perusal of the order sheet
shows that the stay application is pending due to non-availability
of the lower court record.

The writ petition is disposed of by providing that the concerned
court shall pass appropriate order on the stay application filed by
the petitioner on the date already fixed i.e. 17.2.2010 or shortly
thereafter, preferably within a period of one month from the date
of filing of certified copy of this order.
Order Date :- 3.2.2010
RU