Allahabad High Court
M/S Saf Yearst Company Private … vs Deputy Labour … on 21 January, 2010
Court No. - 24 Case :- REVIEW PETITION DEFECTIVE No. - 19 of 2010 Petitioner :- M/S Saf Yearst Company Private Limited Inre Sers 5531- 1999 Respondent :- Deputy Labour Commissioner,Labour Court And Others Petitioner Counsel :- Manish Singh Hon'ble Rajiv Sharma,J.
Issue notice to the opposite parties returnable at an early date.
Learned Counsel for the applicant/petitioner prays that he may be
allowed to serve notice upon the opposite parties outside the Court.
Let him do so.
Office is directed to issue Dasti Notice and necessary duplicates on
completion of the necessary formalities within 48 hours.
Order Date :- 21.1.2010
lakshman