Court No. - 40 Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 724 of 2010 Petitioner :- Bhagwat Prasad 2 Bhagwat Rajpot & Another Respondent :- Smt. Mithla Devi & Others Petitioner Counsel :- A.K. Ojha Hon'ble Satya Poot Mehrotra,J.
Hon’ble Shyam Shankar Tiwari,J.
Perused the Office Report dated 27.7.2010 in regard to service of notices
issued to the respondent nos. 1 to 6 in respect of the Delay Condonation
Application , pursuant to the Order dated 23.4.2010.
Keeping in view the said Officer Report , service of notice on the
respondent nos.1 to 6 in respect of the Delay Condonation Application is
deemed to be sufficient in view of the provisions of Explanation II to Rule 12
of Chapter VIII of the Rules of the Court.
List on 11.8.2010 when the Office will submit its Report as to whether any
learned counsel has put- in appearance on behalf of the respondents
consequent to the service of notice on the respondents having been deemed to
be sufficient .
Order Date :- 28.7.2010
aks