Allahabad High Court High Court

Ram Hit vs Smt. Mewati on 6 January, 2010

Allahabad High Court
Ram Hit vs Smt. Mewati on 6 January, 2010
Court No. - 19
Application no. 236036 of 2008 in
Case :- SECOND APPEAL No. - 1309 of 1989
Petitioner :- Ram Hit
Respondent :- Smt. Mewati
Petitioner Counsel :- A.K. Rai,A.K. Yadav,Ajai Yadav,Ashok
Tripathi,I.N. Singh,Ram Sagar,Surendra Yadav,V.K. Singh
Respondent Counsel :- V.S. Mishra,S.R. Mishra,U.S. Mishra

Hon'ble Sanjay Misra,J.

This application has been made by respondent no. 15 Vimla Devi
wife of Gulab Chand for modification of the interim order of
statusquo. Counter and rejoinder affidavits have exchanged.

Learned counsel for the applicant/respondent no. 15 has referred to
the Khatauni to state that the share of Sri Om Prakash (vendor of
the applicant) has been partitioned in plot no. 24 as is apparent
from the Khatauni. Learned counsel for the appellant has disputed
the partition in his rejoinder affidavit.

As prayed by learned counsel for the respondent no. 15 let the
order of partition of plot no. 24 between the parties be filed along
with supplementary affidavit in support of modification
application.

Order Date :- 6.1.2010
Pravin