Allahabad High Court High Court

Shyam Sundar vs Badri & Ors. on 19 January, 2010

Allahabad High Court
Shyam Sundar vs Badri & Ors. on 19 January, 2010
Court No. - 4

Case :- WRIT - C No. - 66570 of 2009

Petitioner :- Shyam Sundar
Respondent :- Badri & Ors.

Petitioner Counsel :- Sapan Kumar Singh
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

As prayed, one week and no more further time is allowed to the 

petitioner to take steps for service of notice in pursuance to the 

order dated 07.12.2009.

List thereafter.

Interim order passed earlier is extended till the next date of listing.

In case, the steps are not taken within the time allowed, the interim 

order shall be deemed to have been vacated.

19.01.2010
VKS/ WP 66570/09