Allahabad High Court High Court

In The Matter Of Goods Of Late … vs Unknown on 15 July, 2010

Allahabad High Court
In The Matter Of Goods Of Late … vs Unknown on 15 July, 2010
Court No. - 33

Case :- TESTAMENTARY CASES No. - 34 of 2009

Petitioner :- In The Matter Of Goods Of Late Chandra Prakash
Petitioner Counsel :- Rameshwar Nath,Ashish Jaiswal,Avadhesh Singh

Hon'ble Pankaj Mithal,J.

The office report states that the caveat filed by Sri R.S. Maurya, learned
counsel on behalf of Smt. Rekha Devi and Smt. Vimala Devi is not traceable.
Sri R.S. Maurya learned counsel for the aforesaid parties states that the
caveat was filed on 6th of January 2010.

Office is directed to make one more effort to search out the aforesaid caveat
and if necessary to seek the help of Sri R.S. Maurya in this connection.

List in the next week.

Order Date :- 15.7.2010
SKS