Allahabad High Court High Court

Smt. Usha Goel vs Court Of A. D. J. And Another on 26 July, 2010

Allahabad High Court
Smt. Usha Goel vs Court Of A. D. J. And Another on 26 July, 2010
Court No. - 7

Case :- WRIT - A No. - 41347 of 2010

Petitioner :- Smt. Usha Goel
Respondent :- Court Of A. D. J. And Another
Petitioner Counsel :- Vidya Kant Shukla

Hon'ble Devendra Pratap Singh,J.

Heard.

The order dated 19.7.2010 is recalled and and is replaced by the following
order.

Heard learned counsel for the petitioner and perused the record.

It appears that the disputed accommodation was declared vacant and released
in favour of the petitioner-landlord vide orders dated 22.12.2008 and
13.2.2009 against the respondent-tenant had preferred a Rent Revision No.13
of 2009 which is pending before the revisional court and due to delaying
tactics of the tenant, it is not being decided.

Accordingly, this petition is finally disposed off directing the revisional court
to finally dispose off the Rent Revision No.13 of 2009 within a period of three
months from the date of submission of a certified copy of this order in
accordance to law.

Accordingly, the application No.208195 of 2010 stands allowed to the
aforesaid effect.

Order Date :- 26.7.2010
AU

Case :- WRIT – A No. – 41347 of 2010

Petitioner :- Smt. Usha Goel
Respondent :- Court Of A. D. J. And Another
Petitioner Counsel :- Vidya Kant Shukla

Hon’ble Devendra Pratap Singh,J.

Heard.

Allowed.

For orders, see my order of date passed on the writ petition.

Order Date :- 26.7.2010
AU