Allahabad High Court High Court

District Cooperative Federation … vs U.P. Cooperative Federation … on 19 January, 2010

Allahabad High Court
District Cooperative Federation … vs U.P. Cooperative Federation … on 19 January, 2010
Court                      No.                       -                    4

Case :- CIVIL REVISION DEFECTIVE No. - 3 of 2010

Petitioner      :-     District     Cooperative          Federation    Ltd.
Respondent :- U.P. Cooperative Federation Ltd., Lucknow And

Others
Petitioner Counsel :- Shailendra Kumar Johri,Ashish
Agrawal,Kshitij Shailendra
Hon’ble Krishna Murari, J.

Heard learned counsel for the parties.

Issue   notice   to   the   respondents.   Apart   from   normal   mode   of 

service, applicant shall also take steps for service of notice on the 

respondents by registered post within 10 days. Office shall issue 

notices returnable within six weeks.

List after service of notice on the respondents.

19.01.2010
VKS/ C.R. (3)/10