Allahabad High Court High Court

Smt. Seema vs Principal Judge Family Court … on 5 July, 2010

Allahabad High Court
Smt. Seema vs Principal Judge Family Court … on 5 July, 2010
Court No. - 4

Case :- WRIT - C No. - 38397 of 2010

Petitioner :- Smt. Seema
Respondent :- Principal Judge Family Court Meerut And Another
Petitioner Counsel :- Nagendra Kumar Srivastava,Km. Pratima
Srivastava

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner.

Issue notice to the respondent no. 2 who may file counter affidavit.

The petitioner shall serve notice on the respondent by registered
post within ten days.

Office shall issue notice to the respondent returnable at an early
date.

List for admission after service on respondent.

Considering the facts and circumstances until further orders of this
Court, effect and operation of the impugned order dated 5.6.2010
in so far as it permits the transfer of flat no. C-703 by the Society
Vasant Sadhana C.H.S. Ltd. standing in the name of respondent
no. 2-Mr. Anil Kumar shall remain stayed.

Order Date :- 5.7.2010
Ram Murti