Citation : 2017 Latest Caselaw 5822 ALL
Judgement Date : 26 October, 2017
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 1 Case :- SECOND APPEAL No. - 906 of 2017 Appellant :- Smt. Mehtab Bi Respondent :- Shannu & 7 Others Counsel for Appellant :- Syed Ahmed Faizan,Syed Farman Ahmad Naqvi Hon'ble Bachchoo Lal,J.
Heard learned counsel for the appellant and perused the record.
Issue notice to the respondents returnable at an early date.
List after service of notice upon the respondents for hearing on the point of admission.
Till the next date of listing, parties are directed to maintain status-quo of the property in dispute.
Order Date :- 26.10.2017
Gss
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!