In the High Court of Judicature for Rajasthan Jaipur Bench **
Civil Writ Petition No.6449/2010
Late Shri Radha Kishan through L/r Kishore Motwani
Versus Appellate Rent Tribunal, Ajmer & Anr
Date of Order ::: 07/05/2010
Hon’ble Mr. Justice Ajay Rastogi
Mr. Sunil Kr. Singh, for petitioner
Mr. M.M.Ranjan & Mr. Rahul Agrawal, for respondent-2
Caveat on behalf of respondent-2 (landlord) has been filed by his Counsel. One set of paper book of the petition be supplied to Counsel for respondent-2 (cavetor) who may file counter, if desired with an advance copy to petitioner’s Counsel. Service of notice upon respondent-1 being formal party stands dispensed with.
Heard. In the meanwhile, operation of the order dt.30/07/2005 (Ann.5) of the Rent Tribunal (respondent-1) shall remain stayed till further orders.
However, looking to the nature of controversy raised herein, Counsel for parties are directed to come prepared for final disposal at admission stage on 19/07/2010 as jointly prayed.
(Ajay Rastogi), J.
K.Khatri/p1/
6449CW2010May7-IsStyRnt.doc