Allahabad High Court High Court

Reeta Devi vs State Of U.P. And Others on 4 August, 2010

Allahabad High Court
Reeta Devi vs State Of U.P. And Others on 4 August, 2010
Court No. - 26

Case :- WRIT - A No. - 3473 of 2008

Petitioner :- Reeta Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Arun K. Singh-I
Respondent Counsel :- C.S.C.

Hon'ble Devendra Kumar Arora,J.

Though the notice has been sent to the opposite party no. 5 but there is no
service report inspite of the order dated 2nd May, 2008. Since this matter is of
2008 and no one has appeared on behalf of opposite party no. 5, it would be in
the interest of justice that fresh steps be taken by the petitioner for service on
opposite party no. 5 by both means.

Accordingly, learned counsel for petitioner is directed to take fresh steps for
service on opposite party no. 5 by both means.

Office is directed to issue Dasti Summon for personal service on opposite
party no. 5. Learned counsel for petitioner will take steps within one week.

List after submission of service report by the Office.

Order Date :- 4.8.2010
ashok