Allahabad High Court
Smt. Rajmati Devi And Others vs Subhash Chandra Jain on 19 January, 2010
Court No. - 4 Case :- CIVIL REVISION No. - 24 of 2010 Petitioner :- Smt. Rajmati Devi And Others Respondent :- Subhash Chandra Jain
Petitioner Counsel :- Rakesh Kumar Porwal
Hon’ble Krishna Murari, J.
Heard learned counsel for the revisionists.
Issue notice to the respondent. Apart from normal mode of service,
revisionists shall also take steps for service of notice on the
respondent by registered post within 10 days. Office shall issue
notices returnable within six weeks.
List for admission after service of notice on the respondent.
19.01.2010
VKS/ C.R. 24/10