Allahabad High Court
U.P. Sunni Central Waqf Board vs Smt. Surendra Kaur & Ors. on 12 July, 2010
Court No. - 4 Case :- CIVIL REVISION No. - 332 of 2010 Petitioner :- U.P. Sunni Central Waqf Board Respondent :- Smt. Surendra Kaur & Ors. Petitioner Counsel :- Punit Kumar Gupta Hon'ble Krishna Murari,J.
Heard learned counsel for the revisionist.
Issue notice to the respondents no. 2/1 to 2/4 and 3 to 6, who may
file counter affidavit.
Apart from normal mode of service, the revisionist shall also take
steps to serve the respondents by registered post within ten days.
Office shall issue notices returnable at an early date.
List on the date fixed by the office in the notice.
Order Date :- 12.7.2010
nd