Allahabad High Court
Radhey Shyam Rastogi And Another vs Vishnu Kumar And Others on 26 July, 2011
Author: Yogesh Chandra Gupta
Bench: Yogesh Chandra Gupta
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 40 Case :- FIRST APPEAL FROM ORDER No. - 2524 of 2011 Petitioner :- Radhey Shyam Rastogi And Another Respondent :- Vishnu Kumar And Others Petitioner Counsel :- Arun K. Singh-I Hon'ble Satya Poot Mehrotra,J.
Hon'ble Yogesh Chandra Gupta,J.
Order on Appeal Issue notice pending admission.
Notice will be issued to the respondents by Registered Post A.D. fixing the next date fixed in the matter. Order on Stay Application Issue notice.
Notice will be issued to the respondents by Registered Post A.D. fixing the next date fixed in the matter. Requisite steps will be taken within three weeks.
Heard on the question of grant of interim relief.
Having regard to the facts and circumstances of the case and having considered the submissions made by Shri Arun Kumar Singh-I, learned counsel for the appellants, it is directed that the operation of the impugned Order dated 05.07.2011 will remain stayed until further orders of the Court, subject to the condition that the consequences mentioned in sub-section (2) of Section 6A of the Court Fees Act, 1870 will remain in operation during the pendency of the present appeal. Registry is directed to do the needful for compliance of the provisions contained in sub-section (3) of Section 6A of the Court Fees Act, 1870. List this case on 19th October, 2011.
Order Date :- 26.7.2011 NS