Court No. - 4 Case :- MATTERS UNDER ARTICLE 227 No. - 227 of 2010 Petitioner :- Uma Shankar Shukla And Others Respondent :- Sumit And Others Petitioner Counsel :- A.K. Mehrotra,Pranjal Mehrotra Hon'ble Krishna Murari,J.
Heard learned counsel for the petitioners.
The sole grievance of the petitioners is that though the civil appeal
filed against the judgement and decree was admitted on 27.10.2007
but till date application for interim stay has not been disposed of by
the lower appellate court.
It has been submitted by learned counsel for the petitioners that
‘Parwana Dakhal’ in pursuance to the judgement and decree is likely
to be issued and the petitioners are under threat of being
dispossessed.
Considering the facts and circumstances, the writ petition stands
disposed of with the direction to the Additional District Judge, Court
No. 6, Kanpur Nagar to decide the stay application filed along with
civil appeal no. 90 of 2007 in accordance with law within a period of
one week from the date of production of a certified copy of this order
before him.
Order Date :- 14.7.2010
nd