Allahabad High Court High Court

Satish Sethi vs R.P. Tyagi & Others on 16 July, 2010

Allahabad High Court
Satish Sethi vs R.P. Tyagi & Others on 16 July, 2010
Court No. - 4

Case :- CIVIL REVISION DEFECTIVE No. - 94 of 2010

Petitioner :- Satish Sethi
Respondent :- R.P. Tyagi & Others
Petitioner Counsel :- K.K. Arora

Hon'ble Krishna Murari,J.

Heard learned counsel for the applicant.

Issue notice to respondents, who may file counter affidavit.

Apart  from  normal  mode  of  service,  the  revisionist  shall  also take 
steps to serve the respondents by registered post within ten days.

Office shall issue notices returnable at an early date. 

List on the date fixed by the office in the notice. 
Order Date :- 16.7.2010
nd