Allahabad High Court High Court

Smt. Soni vs State Of U.P. on 13 January, 2010

Allahabad High Court
Smt. Soni vs State Of U.P. on 13 January, 2010
Court No. - 11

Case :- APPLICATION UNDER SECTION 24 C.P.C. No. - 86 of 2009

Petitioner :- Smt. Soni
Respondent :- State Of U.P.
Petitioner Counsel :- Nripendra Mishra
Respondent Counsel :- Pankaj Verma

Hon'ble Anil Kumar,J.

Learned counsel for the petitioner prays for and is granted a week’s
further time to take steps for service on the unserved respondent no.2. If
steps is taken office is directed to proceed accordingly. In case steps is
not taken within the aforesaid period the petition will automatically
dismissed for want of prosecution under Chapter 12 Rule 4 of the High
Court Rules.

Order Date :- 13.1.2010
Pramod