Allahabad High Court High Court

Manoj Kumar Rajpoot vs Smt. Omwati Alias Sunita on 30 July, 2010

Allahabad High Court
Manoj Kumar Rajpoot vs Smt. Omwati Alias Sunita on 30 July, 2010
Court No. - 1

Case :- FIRST APPEAL No. - 150 of 2010

Petitioner :- Manoj Kumar Rajpoot
Respondent :- Smt. Omwati Alias Sunita
Petitioner Counsel :- Manoj Srivastava,Rajesh Sharma

Hon'ble Rakesh Tiwari,J.

Office vide its report dated 29.7.2010 submits that notice issued to sole
respondent by registered post fixing 13.5.2010 has returned undelivered with
remark ” MAHAUSE VITRIT MOHABBATPURA TRY KARE”.

A perusal of annexure no. 3 shows that address of plaintiff opposite party-
Smt. Omwati alias Suneeta given therein is the same as given in the second
appeal, therefore, her address appears to be correct and the post office ought
to have served the notice. Counsel for the appellant is directed to take fresh
steps for service within one week from today.

As recovery proceedings pursuant to the order impugned are going on, it is
directed that subject to the appellant depositing Rs. 25000/- (twenty five
thousand only) within a period of three weeks from today before the court of
Additional District Judge, court no. 9, Mathura in misc. case no. 218 of 2008,
operation of the impugned judgment and order dated 12.3.2010 and decree
dated 18.3.2010, shall remain stayed till further orders.

Order Date :- 30.7.2010
SNT/