Court No. - 33 Case :- TESTAMENTARY CASES No. - 20 of 2010 Petitioner :- In The Matter Of The Goods Of Late Rajendra Singh Yadav Petitioner Counsel :- Pratik J. Nagar,Nisheeth Yadav Hon'ble Pankaj Mithal,J.
Notices were directed to be issued to the Administrator General and the Board
of Revenue and to the next of kins of the deceased vide order dated 30.4.2010.
The service upon Board of Revenue and Administrator General is sufficient as
per the office report dated 12.7.2010 but no one has put in appearance. As far
as notice upon the next of kins of the deceased are concerned, they are
deemed to be served but no one has put in appearance on their behalf.
Learned counsel for the applicant/ petitioner has filed affidavit of service
brining on record the newspapers Aaj dated 29.5.2010 and Hindustan Times
dated 27.5.2010 wherein the citation was published pursuant to the order
dated 30.4.2010. The said affidavit is taken on record.
Learned counsel for the petitioner prays for and is allowed two weeks time for
filing original copy of the will of the deceased dated 12.11.2007. He may also
file a proper affidavit of one of the attesting witness to the will within the
aforesaid time.
List after two weeks.
Order Date :- 12.7.2010
SKS