Allahabad High Court High Court

Dr. Kanta Srivastava vs State Of U.P. & Others on 11 January, 2010

Allahabad High Court
Dr. Kanta Srivastava vs State Of U.P. & Others on 11 January, 2010
Court No. - 29

Case :- WRIT - A No. - 54071 of 2009

Petitioner :- Dr. Kanta Srivastava
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Indal Singh,Ashok Khare
Respondent Counsel :- C.S.C.,R.C. Shukla,S.R. Singh,Sanjay Kumar
Singh,Satish Mandhayan,Shailesh Kumar

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Kashi Nath Pandey,J.

On account of failure on the part of the learned counsel for the petitioner in
taking requisite steps for issuance of notice to the respondent no.7 pursuant to
the order dated 21.10.2009, the case is listed today under Chapter XII, Rule 4
of the Rules of the Court with the Office Report dated 23.12.2009.

Civil Misc. Application No….of 2010 has been filed today.

Alongwith the said application requisite steps have been taken.

Delay in taking steps is condoned.

Office is directed to proceed.

Notice will now be issued fixing 22.2.2010.

List on 22.2.2010.

Order Date :- 11.1.2010
safi