Allahabad High Court High Court

Bhura vs Ramkumar & Ors. on 11 January, 2010

Allahabad High Court
Bhura vs Ramkumar & Ors. on 11 January, 2010
Court No. - 4

Case :- MATTERS UNDER ARTICLE 227 No. - 1222 of 2009

Petitioner :- Bhura
Respondent :- Ramkumar & Ors.

Petitioner Counsel :- Jeevan Prakash Sharma
Hon’ble Krishna Murari, J.

Learned  counsel  for   the   petitioner  prays  for   and   is   allowed   10 

days’   further   time   to   take   steps   for   service   of   notice   on   the 

respondent by registered post. 

Office shall issue notices returnable within 8 weeks.

List after service of notice on the respondent.

Interim order is extended till the next date of listing.

It is being made clear that in case the steps are not taken within 

the time allowed, the interim order shall be deemed to have been 

discharged.

11.01.2010
VKS/ WP 1222/09