1
Rakesh Prakash Nigam vs. State of M.P. And others
W.P No.4673/2010
19.07.2010
Shri R. D. Hundikar, learned counsel for the petitioner.
Shri S. S. Bisen, learned Govt. Advocate, for the respondent/
State.
I.A No.7666/2010 for modification of the order dated
19.4.2010 is allowed for the reasons mentioned therein.
The interim order dated 19.4.2020 is modified to the extent
that the word “Professor” shall be added in front of the word “Karya
Chikitsa”.
A copy of this order be issued alongwith the order dated
19.4.2010 as and when applied for.
The learned Govt. Advocate prays for and is granted four
weeks time to file a return.
Interim order, granted on earlier occasion, to continue till the
next date of hearing.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-