Allahabad High Court High Court

Smt.Maya Devi vs Delegated … on 6 July, 2010

Allahabad High Court
Smt.Maya Devi vs Delegated … on 6 July, 2010
Court No. - 7

Case :- WRIT - A No. - 47726 of 2000

Petitioner :- Smt.Maya Devi
Respondent :- Delegated Authority/A.D.M.(Civil Supplies)& Others
Petitioner Counsel :- J.U.Munir
Respondent Counsel :- C.S.C.,A.K.Gupta

Hon'ble Devendra Pratap Singh,J.

Heard learned counsel for the parties.

This petition by the then occupier is directed against an order dated
14.9.2000 passed by the Rent Controller declaring vacancy of the
disputed accommodation, but no interim order was granted in these
last ten years since the petition is pending. Thus it appears that the
cause in this petition does not survive.

Accordingly, the writ petition is dismissed.

Order Date :- 6.7.2010
PKG