Allahabad High Court High Court

Mohammad Siddique vs Additional Distt. Judge -Xiv … on 8 January, 2010

Allahabad High Court
Mohammad Siddique vs Additional Distt. Judge -Xiv … on 8 January, 2010
Court No. - 11

Case :- RENT CONTROL No. - 4 of 2010

Petitioner :- Mohammad Siddique
Respondent :- Additional Distt. Judge -Xiv Lucknow And Ors.
Petitioner Counsel :- Syed Haseen
Respondent Counsel :- C.S.C.,Mohd. Saeed -Ii

Hon'ble Anil Kumar,J.

Notice on behalf of oppoiste party no.1 has been accepted by learned Chief
Standing Counsel. Mohd. Saeed II has put in appearance on behalf of opposite
party no.2.

Four weeks’ time is allowed to the learned counsel for the parties to file
objection. Two weeks’ time thereafter is allowed to the learned counsel for the
petitioner to file reply to the objection filed by the opposite parties.

Summon the lower court record.

List in the second week of March,2010.

Till then, petitioner shall not be evicted from the premises in question if he
deposits the entire decreetal amount in this Court within a period of two
weeks from today and he pays Rs.1000/- by 7th day of each month to the
petitioner-landlord for occupation of premises in question. In case of any
default , this order stands automatically vacated.

Order Date :- 8.1.2010
dk/