Allahabad High Court High Court

Smt. Mobin Begum vs Zamil Ahmad & Others on 25 January, 2010

Allahabad High Court
Smt. Mobin Begum vs Zamil Ahmad & Others on 25 January, 2010
Court No. - 4

Case :- TRANSFER APPLICATION (CIVIL) No. - 524 of 2009

Petitioner :- Smt. Mobin Begum
Respondent :- Zamil Ahmad & Others

Petitioner Counsel :- Santosh Kumar Mishra
Hon’ble Krishna Murari, J.

Learned  counsel  for  the  applicant  prays  for  and is allowed two 

weeks’ and no more further time to take steps for service of notice 

on respondent nos. 1 to 3. 

In case steps are taken, the case shall be listed after service of 

notice on the respondents and the interim order shall continue to 

operate till the next date of listing.

However, in case steps are not taken within the time allowed, the 

interim order shall be deemed to have been vacated without any 

reference to the Court.

25.01.2010
VKS/ T.A. 524/09