Court No. - 4 Case :- CIVIL REVISION No. - 326 of 2010 Petitioner :- Navin Chandra Porwal & Others Respondent :- Smt. Kanchan Girhotra & Others Petitioner Counsel :- P.K. Dubey,Dharampal Singh,S. Niranjan Respondent Counsel :- J.S.P. Singh Hon'ble Krishna Murari,J.
Heard learned counsel for the revisionists and Sri J.S.P. Singh for the
respondents who prays for and is allowed three weeks time to file
counter affidavit.
Revisionists will have two weeks thereafter for filing rejoinder
affidavit.
List for admission after expiry of the aforesaid period along with
record of civil revision no. (90) of 2010.
Meanwhile, considering the facts and circumstances, dispossession
of the revisionists from the premises in dispute in pursuance to the
impugned judgement and decree dated 3.5.2010 shall remain stayed
subject to the condition that the revisionists deposit the entire
decretal amount within a period of one month from today and shall go
on depositing the damages as determined by the court below for use
and occupation of the premises in dispute by 10th of every month.
Any amount already deposited by the revisionists shall be liable to be
adjusted from the deposit to be made under this order.
The respondentlandlords shall be entitled to withdraw the amount
deposited by the revisionists.
However, in case of default, this order shall stand automatically
vacated and the decree shall be liable to be executed.
Order Date :- 13.7.2010
nd