Allahabad High Court High Court

Krishna Gopal Khare vs Kailash Narayan Srivastava And … on 10 August, 2010

Allahabad High Court
Krishna Gopal Khare vs Kailash Narayan Srivastava And … on 10 August, 2010
Court No. - 7

Case :- WRIT - A No. - 20927 of 2007

Petitioner :- Krishna Gopal Khare
Respondent :- Kailash Narayan Srivastava And Others
Petitioner Counsel :- B.N. Agrawal,Sanjay Agrawal
Respondent Counsel :- Mangala Prasad Rai,A.N.Sinha,P.K.Dixit

Hon'ble Rakesh Tiwari,J.

Sri B.N. Agrawal for the petitioner states that his client has agreed to vacate
the premises in dispute and that he shall file affidavit in this regard on the next
date fixed.

As prayed, put up on 23.8.2010 peremptorily.

Sri A.N. Sinha, for the respondent landlord undertakes that till 23.8.2010 his
client will not evict the petitioner by any coercive method except in
accordance with law.

Order Date :- 10.8.2010
SNT/