Allahabad High Court High Court

Ajay Kumar Jaiswal S/O Madan Lal … vs District Judge,Lakhimpur Kheri on 23 July, 2010

Allahabad High Court
Ajay Kumar Jaiswal S/O Madan Lal … vs District Judge,Lakhimpur Kheri on 23 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 4080 of 2010

Petitioner :- Ajay Kumar Jaiswal S/O Madan Lal Jaiswal
Respondent :- District Judge,Lakhimpur Kheri
Petitioner Counsel :- Mohd.Aslam Khan
Respondent Counsel :- C.S.C

Hon'ble Rajiv Sharma,J.

Issue notice.

Notice on behalf of opposite party No.1 has been accepted by learned Chief
Standing Counsel.

Issue notice to opposite party No.2 returnable at an early date.

Learned Counsel for the petitioner submits that he may be allowed to take
steps both ways.

Let him do so during the course of the day.

List the matter in the first week of August, 2010.

In case the petitioner takes steps during the course of the day as per the High
Court Rules, Registry is directed to furnish the dasti notice for effecting
service upon opposite parties No. 2 forthwith.

Order Date :- 23.7.2010
Ajit/-