Allahabad High Court High Court

Kedar Nath Kesharwani vs Rent Contral & Eviction Officer & … on 5 August, 2010

Allahabad High Court
Kedar Nath Kesharwani vs Rent Contral & Eviction Officer & … on 5 August, 2010
Court No. - 7

Case :- WRIT - A No. - 33801 of 1999

Petitioner :- Kedar Nath Kesharwani
Respondent :- Rent Contral & Eviction Officer & Others
Petitioner Counsel :- Arvind Srivastava,Ravi Kant
Respondent Counsel :- C.S.C.,Rajesh Tandon

Hon'ble Devendra Pratap Singh,J.

It appears that the disputed premises was declared vacant but the prospective
allottee made an application for review which was allowed by the impugned
order and this Court while entertaining the writ petition by the landlord had
stayed the proceedings vide order dated 11.8.1999. When this matter was
taken up on 22.7.2010, the learned counsel for the petitioner was asked to find
out whether the cause survives.

It appears that the cause does not survive and the counsel for the petitioner is
also not present even in the revised list.

Accordingly, the writ petition is dismissed.

Order Date :- 5.8.2010
AU