Allahabad High Court High Court

Mahmood Hasan And Others vs Shakya Chhatrawas Ganjdundwara … on 2 April, 2010

Allahabad High Court
Mahmood Hasan And Others vs Shakya Chhatrawas Ganjdundwara … on 2 April, 2010
Court No. - 4

Case :- TRANSFER APPLICATION (CIVIL) No. - 161 of 2010

Petitioner :- Mahmood Hasan And Others
Respondent :- Shakya Chhatrawas Ganjdundwara Tamil Thru
President & Anr
Petitioner Counsel :- Mahesh Narain Singh,M.N. Singh
Respondent Counsel :- Suresh Chandra Mishra

Hon'ble Krishna Murari, J.

Heard learned counsel for the applicants and Sri Anil Misra,
holding brief of Sri Suresh Chandra Misra appearing for
respondent no. 1. He prays for and is allowed one week time to file
counter affidavt.

Issue notice to respondent no. 2, who may also file counter
affidavit.

Applicant shall take steps for service of notice by registered post
within ten days.

Office shall issue notice returnable within six weeks.

List for admission immediately after service of notice on
respondent no. 2.

Considering the facts and circumstances, till the next date of
listing, further proceedings of Misc. Appeal No. 22 of 2010 as well
as Revision No. nil of 2010, Abdul Wahid and others Vs. Shakya
Chhatrawas and others, pending before the District Judge, Etah
shall remain stayed.

Order Date :- 2.4.2010
Dcs