Allahabad High Court High Court

Khoob Chand vs Xv`Th A.D.J. Agra & Others on 2 July, 2010

Allahabad High Court
Khoob Chand vs Xv`Th A.D.J. Agra & Others on 2 July, 2010
Court No. - 7

Case :- WRIT - A No. - 50685 of 2000

Petitioner :- Khoob Chand
Respondent :- Xv`Th A.D.J. Agra & Others
Petitioner Counsel :- Madhur Prakash
Respondent Counsel :- C.S.C.

Hon'ble Devendra Pratap Singh,J.

This petition by the tenant is directed against concurrent orders decreeing the
suit for arrears of rent and eviction and when the petition was taken up on
22.11.2000, the petitioner-tenant was asked to file an affidavit of counsel who
argued the revision before the courts below to prove that the ground raised in
the writ petition was ever argued. Till date, the affidavit has not been filed
and no interim order was passed. However, none appears to press this petition
even in the revised.

Accordingly, the writ petition is dismissed.

Order Date :- 2.7.2010
AU