Allahabad High Court
Indra Bhan Agarwal & Ors. vs Pratap Bhan Agarwal (Since … on 20 July, 2010
Court No. - 4 Case :- CIVIL REVISION DEFECTIVE No. - 97 of 2010 Petitioner :- Indra Bhan Agarwal & Ors. Respondent :- Pratap Bhan Agarwal (Since Deceased) & Ors. Petitioner Counsel :- Swapnil Kumar Hon'ble Krishna Murari,J.
Heard learned counsel for the revisionists.
Issue notice to respondents no. 1/1 to 1/4 and 2 to 8, who may file
counter affidavit.
Apart from normal mode of service, the revisionist shall also take
steps to serve the respondents by registered post within ten days.
Office shall issue notices returnable at an early date.
List on the date fixed by the office in the notice.
Order Date :- 20.7.2010
nd