Court No. - 7 Case :- CIVIL REVISION No. - 23 of 2010 Petitioner :- Radha Krishna Gaur Respondent :- Suresh Kumar Agarwal Petitioner Counsel :- J.P.Mathur Respondent Counsel :- J.B.Singh,Mohd Adil Khan Hon'ble Dr. Satish Chandra,J.
Revisionist is a tenant in house no. 372/29-B, Mewa Nursery, 7th Lane
Nishatganj, Lucknow. The lower Court has passed an order that the rate of the
rent was Rs.2500/- per month. Admittedly, no rent has been paid by the
tenant/revisionist from 01.07.2001.
With the consent of the parties, the revisionist is directed to deposit the rent @
Rs.2500/- per month w.e.f. 1.7.2001 till July, 2010 within a period of two
weeks’ in the court below in terms of Section 30 of the U.P. Urban Buildings
(Regulation of Letting, Rent and Eviction) Act, 1972.
List in the month of August, 2010.
On the next date of listing, learned counsel for the revisionist will produce the
evidence pertaining to the ownership of the said premise as argued by him.
Order Date :- 12.7.2010
KS/