Allahabad High Court
Uco Bank I.T. College Branch … vs Debts Recovery Tribunal Lucknow … on 19 January, 2010
Court No. - 11 Case :- MISC. SINGLE No. - 186 of 2010 Petitioner :- Uco Bank I.T. College Branch Lko.Thro Its [ U/A 227 ] Respondent :- Debts Recovery Tribunal Lucknow And Ors. Petitioner Counsel :- Anwar Ashfaq Hon'ble Anil Kumar,J.
Issue notice to opposite parties no.1 to 3 returnable at an early date . In
addition to regular mode of service, liberty is given to the learned counsel for
the petitioner to serve noticeon respondent nos.1 to 3 out side the Court.
Office is directed to provide dasti summons to the learned counsel for the
petitioner for service on respondents no. 1 to 3 out side the court.
List in the first week of February, 2010.
Order Date :- 19.1.2010
dk/