Allahabad High Court High Court

Smt. Rajmati Devi And Others vs Subhash Chandra Jain on 19 January, 2010

Allahabad High Court
Smt. Rajmati Devi And Others vs Subhash Chandra Jain on 19 January, 2010
Court No. - 4

Case :- CIVIL REVISION No. - 24 of 2010

Petitioner :- Smt. Rajmati Devi And Others
Respondent :- Subhash Chandra Jain

Petitioner Counsel :- Rakesh Kumar Porwal
Hon’ble Krishna Murari, J.

Heard learned counsel for the revisionists.

Issue notice to the respondent. Apart from normal mode of service, 

revisionists   shall   also   take   steps   for   service   of   notice   on   the 

respondent by registered post within 10 days. Office shall issue 

notices returnable within six weeks.

List for admission after service of notice on the respondent. 

19.01.2010
VKS/ C.R. 24/10