Allahabad High Court High Court

Karan Singh & Another vs Vijay Kumar on 19 January, 2010

Allahabad High Court
Karan Singh & Another vs Vijay Kumar on 19 January, 2010
Court No. - 7

Case :- WRIT - A No. - 71794 of 2009

Petitioner :- Karan Singh & Another
Respondent :- Vijay Kumar
Petitioner Counsel :- Rakesh Srivastava,Deepak Jaiswal

Hon'ble Ran Vijai Singh,J.

Issue notice.

In addition to normal mode of service, the learned counsel for the petitioner is
at liberty to serve the respondent outside the Court for which dasti notices
may be supplied by the office after taking steps by the learned counsel for the
petitioner.

Steps be taken within a week returnable at an early date.

As an interim measure without prejudice to the right and contention of the
parties, subject to payment of Rs. 500/- per month by seven day of each
succeeding months, the operation of the impugned order dated 21.10.2009
passed by Additional District Judge Court No. 2, Ghaziabad dismissing the
Rent Control Appeal No. 12 of 2004 and the order dated 11.2.2004 (Annexure
no. 3) passed by Prescribed Authority/Judge Small Causes Court, Ghaziabad
in P.A. Case No. 13 of 2001 shall remain stayed till the next date of listing. In
case of default of payment the interim order granted today shall stand vacated.

Order Date :- 19.1.2010
Pratima