Allahabad High Court High Court

Subhash Chand Sharma vs Manjeet Singh Tikka on 27 January, 2010

Allahabad High Court
Subhash Chand Sharma vs Manjeet Singh Tikka on 27 January, 2010
Court No. - 4

Case :- CIVIL REVISION No. - 50 of 2010

Petitioner :- Subhash Chand Sharma
Respondent :- Manjeet Singh Tikka
Petitioner Counsel :- A.K. Singh

Hon'ble Krishna Murari,J.

Heard learned counsel for the revisionist. 

Issue notice to the respondent, who may file counter affidavit. .

Apart  from  normal  mode  of  service,  the  revisionist  shall  also take 
steps to serve the respondent by registered post within ten days.

Office shall issue notices returnable at an early date.

List the revision after service of notice on the respondent. 

Till the next date of listing, further proceedings of original suit no. 
1252 of 2009 pending in the court of Additional Civil Judge (Senior 
Division), Court No. 2, Ghaziabad shall remain stayed. 
Order Date :- 27.1.2010
nd