Court No. - 7 Case :- WRIT - A No. - 3456 of 2010 Petitioner :- Sri Ganga Ji Maharaniji Virajman Mandir Respondent :- Satish Chandra & Others Petitioner Counsel :- Pankaj Agrawal Hon'ble Ran Vijai Singh,J.
Sri Pankaj Agarwal, learned cousnel for the petitioner while
assailing the impugned order dated 7-12-2009 passed by
Additional District Judgte, Court No. 1, Hathras in S.C.C.
Revision No. 16 of 2009 (Annexure -8 to the writ petition) has
submitted that the court below has erred in allowing the revision as
proceedings filed under Small Causes Cases Act is different than
the proceedings initiated under Uttar Pradesh Urban Buildings
(Regulation of Letting, Rent and Eviction) Act No. 13 of 1972.
The matter requires consideration.
Issue notice returnable at an early date.
In addition to the normal mode of service, the learned counsel for
the petitioner shall serve on the respondents out side the Court.
Steps be taken within a week.
List on the date fixed by the office in the notice.
Order Date :- 27.1.2010
Ak