High Court Madhya Pradesh High Court

Shailendra Kumar Pandey vs Vikas Shukla on 25 August, 2010

Madhya Pradesh High Court
Shailendra Kumar Pandey vs Vikas Shukla on 25 August, 2010
                          W.P. No. 5784/2010
25/08/2010:
        Shri R.K. Asati, learned counsel for petitioner.
        Notice issued to other side has returned back with an
endorsement that the address of respondent nos. 1, 2 and 3 are not

correct while the respondent no.4 was not found at the given
address.

In view of the aforesaid, petitioner to take fresh steps for
service on respondents within a period of one week from today.

The petitioner shall furnish present correct address of
respondent nos. 1, 2 and 3 in the process.

Till next date of hearing, further proceedings in civil suit no.
03-A/2010 between the parties shall remain stayed.

Certified copy as per rules.



        (Krishn Kumar Lahoti)                  ( S.C. Sinho )
             Judge                                Judge
navin