Allahabad High Court
Kedar Singh vs Civil Judge on 8 January, 2010
Court No. - 11 C.M.A.No.106684 of 2009 In Case :- RENT CONTROL No. - 4 of 1993 Petitioner :- Kedar Singh Respondent :- Civil Judge
Respondent Counsel :- C.S.C.
Hon’ble Anil Kumar J.
Learned counsel for the petitioner Sri Shyam Mohan submits that respondent
no.2 had died as such application was moved to bring heirs of deceased
respondent no.2.
Issue notice to heirs of deceased respondent no.2 to show cause why the
application may not be allowed.
Order Date :- 8.1.2010
Pramod