Allahabad High Court High Court

Pratap Singh vs State Of Up & Another on 6 January, 2010

Allahabad High Court
Pratap Singh vs State Of Up & Another on 6 January, 2010
Court No. - 4

Case :- CIVIL REVISION No. - 95 of 1996

Petitioner :- Pratap Singh
Respondent :- State Of Up & Another

Petitioner Counsel :- Anupam Kulshreshtha,Anubhav Chandra,S.K.
Mishra
Hon’ble Krishna Murari, J.

In view of the office report dated 15.07.2009, service of notice on 

Section 5 application on respondent nos. 1 and 2 is deemed to be 

sufficient under the Rules of the Court.

Heard learned counsel for the applicant.

Notice   on   behalf   of   respondent   no.   1   has   been   accepted   by 

learned Standing Counsel under the directions of the Court. He 

prays for and is allowed four weeks’ time to file reply. Apart from 

the   normal  mode  of  service,   applicant  may  also   take   steps   for 

service of notice by registered post on respondent no. 2 within one 

week.

Office shall issue notices returnable fixing a date after six weeks.

List on the date fixed by the office in the notice.

06.01.2010
VKS/ C.R. 95/96