Allahabad High Court High Court

Iqbal Ahmad vs D.D.C. And Other on 2 April, 2010

Allahabad High Court
Iqbal Ahmad vs D.D.C. And Other on 2 April, 2010
Court No. - 40

Case :- WRIT - B No. - 17457 of 1992

Petitioner :- Iqbal Ahmad
Respondent :- D.D.C. And Other
Petitioner Counsel :- I.A. Khan,S.S. Vrma,Yashwant Singh Subansha
Respondent Counsel :- S.C.,D.N. Pandey,K.B. Garg,Mahendra Pratap

Hon'ble Satya Poot Mehrotra,J.

Perused the Office Report dated 1st April, 2010 in regard to service of
notice issued on Civil Misc. Application No. ………. of 1994 (dated 19.4.1994)
filed consequent to the death of respondent no.4.

In view of the said Report, it will be appropriate to take fresh steps for
issuance of notice on the afore-mentioned Application.

Let fresh steps be taken for issuance of notice on the afore-mentioned
Application by Registered Post A.D. within three weeks.

Notice will be issued fixing 16th August, 2010.

In case, requisite steps are not taken within the aforesaid period, the case
will be listed before the Court under Chapter XII, Rule 4 of the Rules of the
Court immediately after the expiry of the said period.

List along-with connected matter on 16th August, 2010.

Order Date :- 2.4.2010
Ajeet