Allahabad High Court High Court

U.P. Sunni Central Waqf Board vs Smt. Surendra Kaur & Ors. on 12 July, 2010

Allahabad High Court
U.P. Sunni Central Waqf Board vs Smt. Surendra Kaur & Ors. on 12 July, 2010
Court No. - 4

Case :- CIVIL REVISION No. - 332 of 2010

Petitioner :- U.P. Sunni Central Waqf Board
Respondent :- Smt. Surendra Kaur & Ors.
Petitioner Counsel :- Punit Kumar Gupta

Hon'ble Krishna Murari,J.

Heard learned counsel for the revisionist.

Issue notice to the respondents no. 2/1 to 2/4 and 3 to 6, who may 

file counter affidavit.

Apart  from  normal  mode  of  service,  the  revisionist  shall  also take 

steps to serve the respondents by registered post within ten days.

Office shall issue notices returnable at an early date. 

List on the date fixed by the office in the notice. 
Order Date :- 12.7.2010
nd