High Court Madhya Pradesh High Court

Subhash Lalwani vs Municipal Corporation on 9 September, 2010

Madhya Pradesh High Court
Subhash Lalwani vs Municipal Corporation on 9 September, 2010
                     W.P.No.7118/2010

   Subhash Lalwani                    Municipal Corporation, Bhopal
                                      & another




9.9.2010
      Shri Aditya Adhikari, counsel for petitioner.
      Shri Sameer Seth, counsel for respondent no.2.

Respondent no.1 is not served.

Petitioner is directed to serve respondent no.1 Hamdust. Steps
by next working day. On filing process fee in this regard, office to
prepare Hamdust notices and handover to the counsel for petitioner
for service by the petitioner on respondent no.1.

Petitioner is further directed to file a copy of the plaint on
record.

Be listed for hearing on 20.9.2010.

Ad-interim writ.

Till next date of hearing, further proceedings in civil suit no.59-
A/2006 pending before the XXIII Civil Judge Class-II, Bhopal,
between the parties, shall remain stayed.

C.C., as per rules.





  (Krishn Kumar Lahoti)                       (J.K.Maheshwari)
       JUDGE                                       JUDGE
M.