Allahabad High Court
Manoj Kumar vs A.D.M.(City)/Delgated … on 20 July, 2010
Court No. - 7 Case :- WRIT - A No. - 41848 of 2000 Petitioner :- Manoj Kumar Respondent :- A.D.M.(City)/Delgated Authority, Meerut & Another Petitioner Counsel :- Pramod Kumar Jain Respondent Counsel :- C.S.C.,Pankaj Mittal Hon'ble Devendra Pratap Singh,J.
This petition by the tenant is directed against an order declaring
vacancy where an interim order is operating since October 2000 but
there is nothing on record to show that the rent/damages are being
regularly deposited.
However, none appears to press this petition even in the revised list.
Accordingly, the writ petition is dismissed and the interim order is
vacated.
Order Date :- 20.7.2010
PKG