Court No. - 4 Case :- CIVIL REVISION No. - 363 of 2010 Petitioner :- Smt. Bhanumati Devi & Another Respondent :- Vijay Kumar Upadhayay Petitioner Counsel :- Shambhavi Nandan Respondent Counsel :- A.K. Singh,Ashish Kumar Singh Hon'ble Krishna Murari, J.
Heard learned counsel for the applicants and Sri A. K. Singh, who
has put in appearance on behalf of respondent. He prays for and is
allowed four weeks’ time to file counter affidavit. The applicants
shall have three weeks thereafter to file rejoinder affidavit.
List for admission after expiry of the aforesaid period.
Considering the facts and circumstances, until further orders of
this Court, dispossession of the applicants in pursuance to the
impugned judgment and decree shall remain stayed subject to the
condition that applicants deposit entire decretal amount within a
period of six weeks from today and shall also go on paying a sum
of Rs.600/- per month as damages for use and occupation. The
amount of damages may be deposited by 7th of every month. Any
amount already deposited shall be liable to be adjusted from the
deposit to be made under this order. In case of default, this order
shall stand automatically vacated.
Order Date :- 21.7.2010
Dcs