Court No. - 53 Case :- APPLICATION U/S 482 No. - 25555 of 2009 Petitioner :- Mahendra Pal Gupta And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Ashutosh Pratap Singh Respondent Counsel :- Govt. Advocate Hon'ble Alok K. Singh,J.
Vide this Court’s order dated 05.10.2009, learned counsel for the applicants
was directed to serve respondent no. 2 through RPAD within a period of a
week from the date of order.
The office vide its order dated 07.12.2009 has reported that steps through
RPAD were not taken and the case was put up for orders but no orders could
be accorded.
Learned counsel for the applicants submits that he applied for certified copy
of the order dated 05.10.2009 on the very next date i.e. on 06.10.2009 but the
copy was supplied to him on 12.10.2009. In support of this Contention he also
showed the electrostat copy of the order which has been taken on record. He
also submits that without certified copy, the Office does not accept the steps
by registered post or otherwise, on account of which he could not take steps.
In view of the aforesaid facts and circumstances the case has to be adjourned.
It is told that normally in such cases where one week time is given for steps
by registered post or otherwise similar situation arises in other case also.
In view of the above, learned counsel for the applicants is again given a
week’s time to take steps by RPAD. Thereafter notice be issued in furtherance
of this Court’s order dated 05.10.2009.
List in the second week of February, 2010. Interim order is extended till the
next date of listing.
Let this order be brought to the notice of the Registrar General or Registrar
concerned for necessary action in the matter so that such situation may not
recur.
Order Date :- 8.1.2010
ML/-