Allahabad High Court High Court

Ramesh Kumar S/O Late Munna Lal vs Court Of A.D.J./Special Judge … on 11 August, 2010

Allahabad High Court
Ramesh Kumar S/O Late Munna Lal vs Court Of A.D.J./Special Judge … on 11 August, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 4535 of 2010

Petitioner :- Ramesh Kumar S/O Late Munna Lal
Respondent :- Court Of A.D.J./Special Judge E.C. Act,Lucknow &
Ors.
Petitioner Counsel :- Ashok Kumar Shukla
Respondent Counsel :- C.S.C.

Hon'ble Shri Narayan Shukla,J.

Issue notice to opposite party No.3.

List after service report.

Through the written statement the opposite party No.3 has admitted that
at the time of agreement entered into between the petitioner and him, he
has handed over the physical possession of the property in question.
Keeping in view this fact I hereby, as an interim measure, provide that
the parties shall maintain status quo over the land in dispute till further
orders of this court.

Order Date :- 11.8.2010
Banswar