Allahabad High Court High Court

Virendra Pratap Singh S/O Jhabbar … vs Motiullah @ Kariya S/O Naviullah on 7 July, 2010

Allahabad High Court
Virendra Pratap Singh S/O Jhabbar … vs Motiullah @ Kariya S/O Naviullah on 7 July, 2010
Court No. - 6

Case :- FIRST APPEAL FROM ORDER No. - 791 of 2010

Petitioner :- Virendra Pratap Singh S/O Jhabbar Singh
Respondent :- Motiullah @ Kariya S/O Naviullah
Petitioner Counsel :- A.K. Jauhari

Hon'ble Shabihul Hasnain,J.

Heard Sri A. K. Jauhari, learned counsel for the petitioner.

Issue notice to opposite parties returnable at an early date.

The total amount agreed is Rs.85000/- against which Rs.25000/-
has already been paid. The petitioner is directed to deposit half of
the total amount of Rs.85,000/- within a period of one month from
today. While calculating half of the amount, Rs.25,000/- already
deposited shall be adjusted. The opposite parties shall be at liberty
to apply for the amount and that can be released in their favour
without any security.

If the same is done according to this, the recovery of the rest of the
amount shall remain stayed.

Order Date :- 7.7.2010
RKM.