Court No. - 7 Case :- WRIT - A No. - 41790 of 1999 Petitioner :- Ram Gopal Respondent :- Smt. Leela Devi And Ors. Petitioner Counsel :- B.N. Agarwal Respondent Counsel :- C.S.C. Hon'ble Devendra Pratap Singh,J.
This petition by the tenant is directed against concurrent orders by
which his defence in an eviction suit has been struck off under Order
15 Rule 5 CPC wherein an interim order was granted on 29th of
September 1999 staying further proceedings in the suit.
Counsel for the petitioner was granted time to take steps for service by
registered post upon the contesting respondent vide order dated
1.2.2010 but till date no steps has been taken.
Learned counsel for the petitioner states that his client is not
responding.
As no relief can be granted without hearing the respondent, the writ
petition is dismissed and the interim order is vacated.
Order Date :- 6.7.2010
PKG