Allahabad High Court
Sri Puran Lal vs Smt.Munni Lal on 13 January, 2010
Court No. - 11 Case :- APPLICATION UNDER SECTION 24 C.P.C. No. - 33 of 1997 Petitioner :- Sri Puran Lal Respondent :- Smt.Munni Lal Petitioner Counsel :- R.K.Khanna Hon'ble Anil Kumar,J.
Learned counsel for the applicant prays for and is granted a week’s
further time to take steps for service on the unserved respondent. no.1 If
steps is taken office is directed to proceed accordingly. In case steps is
not taken within the aforesaid period the petition will automatically
dismissed for want of prosecution under Chapter 12 Rule 4 of the High
Court Rules.
Order Date :- 13.1.2010
Pramod