Allahabad High Court High Court

Tinny Yadav vs Vishwanath Kanoongo, Tahsil … on 3 August, 2010

Allahabad High Court
Tinny Yadav vs Vishwanath Kanoongo, Tahsil … on 3 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2585 of 2010

Petitioner :- Tinny Yadav
Respondent :- Vishwanath Kanoongo, Tahsil Machhlishahar Jaunpur And
Ors.
Petitioner Counsel :- Ram Kishun Mishra,Jiya Lal Yadav

Hon'ble Vikram Nath,J.

Office has submitted a report that the notices meant for the opposite party
no.1 has been served, whereas there is no report regarding service of the
notices to the opposite parties no.2 to 4. No one has put in appearance on
behalf of the opposite party no.1.

Bailable warrants be issued to the opposite party no.1 for the next date. On
which date he shall remain present. With regard to the opposite parties no. 2
to 4 office may obtain fresh report within two weeks.

List on 30.8.2010.

Order Date :- 3.8.2010
RPS