Allahabad High Court High Court

Virendra Pandey And Another vs Jageshwar And Another on 26 July, 2010

Allahabad High Court
Virendra Pandey And Another vs Jageshwar And Another on 26 July, 2010
Court No. - 40

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 912 of 2009

Petitioner :- Virendra Pandey And Another
Respondent :- Jageshwar And Another
Petitioner Counsel :- Sanjay Kumar Mishra

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Shyam Shankar Tiwari,J.

Perused the Office Report dated 23.7.2010 in regard to service of notice
issued to the respondent nos. 1 and 2 pursuant to the Order dated 16.7.2009
passed on the Delay Condonation Application.

In view of the said Report, service of notice on the respondent nos. 1 and
2 in respect of the Delay Condonation Application is deemed to be sufficient
in view of the provisions of Explanation II to Rule 12 of Chapter VIII of the
Rules of the Court.

List this case in the next cause list when the Office will submit Report as
to whether any learned counsel has put in appearance on behalf of the
respondent nos. 1 and 2 consequent to the service of notice on the said
respondents having been deemed to be sufficient.

Order Date :- 26.7.2010
Ajeet