Allahabad High Court High Court

Ram Sharan Maurya, vs State Of U.P., Thru. Prin. Secy., … on 2 April, 2010

Allahabad High Court
Ram Sharan Maurya, vs State Of U.P., Thru. Prin. Secy., … on 2 April, 2010
Court No. - 25
Case :- MISC. BENCH No. - 1384 of 2010
Petitioner :- Ram Sharan Maurya,
Respondent :- State Of U.P., Thru. Prin. Secy., Home & Others
Petitioner Counsel :- Ashok Kumar Singh
Respondent Counsel :- G.A.
Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

As per office report dated 29.03.2010 steps have not been taken for getting
service effected upon opposite party no. 3. Let steps be taken within a week.
If steps are taken, office to proceed and if steps are not taken within a week
list the petition forthwith before the appropriate Bench.

Till the next date of listing, interim order granted earlier, shall continue.

Order Date :- 2.4.2010
Chauhan/-