Allahabad High Court
Bhrigunandan Singh vs Dhani Ram on 13 January, 2010
Court No. - 11 Case :- APPLICATION UNDER SECTION 24 C.P.C. No. - 79 of 2000 Petitioner :- Bhrigunandan Singh Respondent :- Dhani Ram Petitioner Counsel :- R.S.Pandey 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 respondents. 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