Allahabad High Court
Smt. Radha Sahu vs Satish Kumar Sahu on 2 February, 2010
Court No. - 4 Case :- TRANSFER APPLICATION (CIVIL) No. - 329 of 2009 Petitioner :- Smt. Radha Sahu Respondent :- Satish Kumar Sahu Petitioner Counsel :- K.D. Tiwari Hon'ble Krishna Murari,J.
In view of the office report dated 01.02.2010 service of
notice on the respondent is deemed to be sufficient under the Rules
of the Court. Since no one has appeared on behalf of the respondent
nor any counter affidavit has been filed, interim order stands
extended until further orders.
Order Date :- 2.2.2010
ARS