Allahabad High Court High Court

Mahandra vs D.D.C. on 7 July, 2010

Allahabad High Court
Mahandra vs D.D.C. on 7 July, 2010
Court No. - 27

Case :- WRIT - B No. - 2921 of 1988

Petitioner :- Mahandra and others
Respondent :- D.D.C.
Petitioner Counsel :- K.K.Dwadi
Respondent Counsel :- S.C.

Hon'ble Mrs. Poonam Srivastav,J.

On perusal of office report dated 6.7.2010, it transpires that notices
were issued to respondent nos. 4 to 6 by R.P.A.D. Neither
undelivered cover nor acknowledgement has been received back.

Sri Sanjay Kumar Advocate has filed Vakalatnama on behalf of
respondents. His name is also shown in the cause list. It appears
that office has wrongly listed the instant petition.

Respondents’ counsel prays for and is allowed two weeks’ time to
file counter affidavit.

Order Date :- 7.7.2010
rkg