Allahabad High Court High Court

Smt. Dev Kumari Jainaand vs Shri Ganeshi Lal on 20 July, 2010

Allahabad High Court
Smt. Dev Kumari Jainaand vs Shri Ganeshi Lal on 20 July, 2010
Court No. - 7

Case :- WRIT - A No. - 43521 of 2000

Petitioner :- Smt. Dev Kumari Jainaand
Respondent :- Shri Ganeshi Lal
Petitioner Counsel :- M.K. Gupta
Respondent Counsel :- Sc

Hon'ble Devendra Pratap Singh,J.

This petition by the landlord is directed against concurrent judgments
by which suit for eviction and arrears of rent has been dismissed by
the revisional court.

However, learned counsel for the petitioner states that his client is not
responding.

Accordingly, the writ petition is dismissed.

Order Date :- 20.7.2010
PKG