Allahabad High Court
Ram Sharan Maurya, vs State Of U.P., Thru. Prin. Secy., … on 2 April, 2010
Court No. - 25 Case :- MISC. BENCH No. - 1384 of 2010 Petitioner :- Ram Sharan Maurya, Respondent :- State Of U.P., Thru. Prin. Secy., Home & Others Petitioner Counsel :- Ashok Kumar Singh Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Vedpal,J.
As per office report dated 29.03.2010 steps have not been taken for getting
service effected upon opposite party no. 3. Let steps be taken within a week.
If steps are taken, office to proceed and if steps are not taken within a week
list the petition forthwith before the appropriate Bench.
Till the next date of listing, interim order granted earlier, shall continue.
Order Date :- 2.4.2010
Chauhan/-