Allahabad High Court High Court

Lalloo Prasad Chaursia vs Rent Control And Evction Officer & … on 11 January, 2010

Allahabad High Court
Lalloo Prasad Chaursia vs Rent Control And Evction Officer & … on 11 January, 2010
Court No. - 26

Case :- WRIT - A No. - 33301 of 2009

Petitioner :- Lalloo Prasad Chaursia
Respondent :- Rent Control And Evction Officer & Another
Petitioner Counsel :- D.P. Singh
Respondent Counsel :- A.C. Nigam

Hon'ble Shishir Kumar,J.

This is an application for correction of the order passed by this Court dated
21.10.2009.

Necessary corrections /modification has been made.

As regards the granting time for a period of six months, if an undertaking is
given within a period of three weeks from today by petitioner to get the
premises vacated and will pay the total arrears of rent as well as rent for a
period of six months, in that case, Rent Control and Eviction Officer will
grant six months time otherwise in case undertaking is not given, landlord will
free to initiate proceeding for ejectment against petitioner.

The application is disposed of accordingly.

Office is directed to correct the certified copy of this order.

Order Date :- 11.1.2010
SKD