Court No. - 4 Case :- CIVIL REVISION No. - 95 of 1996 Petitioner :- Pratap Singh Respondent :- State Of Up & Another
Petitioner Counsel :- Anupam Kulshreshtha,Anubhav Chandra,S.K.
Mishra
Hon’ble Krishna Murari, J.
In view of the office report dated 15.07.2009, service of notice on
Section 5 application on respondent nos. 1 and 2 is deemed to be
sufficient under the Rules of the Court.
Heard learned counsel for the applicant.
Notice on behalf of respondent no. 1 has been accepted by
learned Standing Counsel under the directions of the Court. He
prays for and is allowed four weeks’ time to file reply. Apart from
the normal mode of service, applicant may also take steps for
service of notice by registered post on respondent no. 2 within one
week.
Office shall issue notices returnable fixing a date after six weeks.
List on the date fixed by the office in the notice.
06.01.2010
VKS/ C.R. 95/96