Allahabad High Court
Shyam Lal vs Rajesh on 13 August, 2010
Court No. - 11 Case :- SECOND APPEAL DEFECTIVE No. - 332 of 2009 Petitioner :- Shyam Lal Respondent :- Rajesh Petitioner Counsel :- S.K.Tripathi Hon'ble Anil Kumar,J.
A week’s time is granted to the learned counsel for the appellant to take steps
to serve the unserved respondent in view of the office report dated 10.02.2010
and 24.07.2010. Failing which, the matter be dismissed automatically without
reference to the Court under Chapter XII Rule 4 of the Allahabad High Court
Rules.
Order Date :- 13.8.2010
krishna/*