Allahabad High Court
Kanta Yadav vs Lalita Devi on 5 January, 2010
Court No. - 4 Case :- WRIT - C No. - 53725 of 2009 Petitioner :- Kanta Yadav Respondent :- Lalita Devi
Petitioner Counsel :- B.D. Mishra
Respondent Counsel :- S.C.
Hon’ble Krishna Murari, J.
Learned counsel for the petitioner prays for and is allowed three
days’ time to take steps for service of notice on respondent.
List after service of notice on the respondent.
Interim order is extended till the next date of listing.
However, it is being made clear that in case the steps are not
taken within the time allowed, this order shall become ineffective
and the interim order shall automatically stand discharged.
05.01.2010
VKS/ WP 53725/09