Allahabad High Court High Court

Smt. Manjeet Kaur & Another vs Rajendra Nath Gupta & Others on 8 July, 2010

Allahabad High Court
Smt. Manjeet Kaur & Another vs Rajendra Nath Gupta & Others on 8 July, 2010
Court No. - 7

Case :- WRIT - A No. - 47197 of 2000

Petitioner :- Smt. Manjeet Kaur & Another
Respondent :- Rajendra Nath Gupta & Others
Petitioner Counsel :- M.K. Gupta
Respondent Counsel :- C.S.C.

Hon'ble Devendra Pratap Singh,J.

Heard learned counsel for the petitioner.

The following order was passed on 2.7.1020.

“This petition by the tenant is directed against concurrent orders for arrears
of rent and eviction but no interim order was passed.
Learned counsel for the petitioner may seek instructions whether petition
survives.

List in the next cause list.”

Learned counsel for the petitioner states that his client is not responding.

Accordingly, the writ petition is dismissed.

Order Date :- 8.7.2010
AU