Allahabad High Court High Court

Lalta Prasad vs State Of U.P. And Others on 30 June, 2010

Allahabad High Court
Lalta Prasad vs State Of U.P. And Others on 30 June, 2010
Court No. - 36

Case :- WRIT - C No. - 37271 of 2010

Petitioner :- Lalta Prasad
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Birendra Pratap Singh
Respondent Counsel :- C.S.C.,Brijesh Pratap Singh

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Argument is that the petitioner is a tenant in the premises since 1971 and
respondent no.3 has purchased that house in the year 2006 and it is thereafter
notice for enhancement of rent has also been given and now the respondent
no.3 has taken respondent no.2 into confidence to get the premises vacated
and it is in that sequence that entire exercise is being carried out by
respondent no.2 and thus the notice given to the petitioner and the impugned
order dated 18.6.10- is not only illegal but totally unjustified.

Notice meant for respondent no.2 has been accepted by Sri Bijesh Ptratap
Singh.

Issue notice to respondent no.3.

Steps may be taken within 10 days.

List this matter in the third week of August, 2010.

Till the next date of listing, as an interim measure it is provided that operation
of the order passed by Nagar Ayukt dated 18.6.2010 shall remain stayed.

Order Date :- 30.6.2010
SM