Allahabad High Court High Court

Laxmi Chand & Ors. vs Smt. Pushpa Verma & Anr. on 22 January, 2010

Allahabad High Court
Laxmi Chand & Ors. vs Smt. Pushpa Verma & Anr. on 22 January, 2010
Court No. - 38

Case :- WRIT - C No. - 62177 of 2009

Petitioner :- Laxmi Chand & Ors.
Respondent :- Smt. Pushpa Verma & Anr.
Petitioner Counsel :- L.P. Singh
Respondent Counsel :- Rajesh Gupta

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and Sri Rajesh Gupta who has
put in appearance on behalf of the respondent no.1.

Sri Rajesh Gupta contends that the matter may be decided finally at this
stage. However the matter cannot be decided without calling upon the
respondent no.2 to answer this writ petition.

The petitioner shall serve the notice on the respondent no.2 personally
within 10 days out side the court through dasti summon as well as the
registered notice.

Until further orders of this Court, further proceedings before the courts
below shall remain stayed.

List on 23.2.2010.

Order Date :- 22.1.2010
mna