Madhya Pradesh High Court
Prashant Pathak vs M.P.State Consumer Dispute … on 28 February, 2011
1.....
W.P. No.2906 of 2011
28.02.2011
Dr. (Smt.) Rashmi Pathak, Counsel for the petitioner.
Issue notice to the respondent No.2 to show cause as to
why this writ petition be not admitted/finally disposed of.
P.F. be paid within a week.
Notice be made returnable within 6 weeks.
Ad interim writ
Till next date of hearing, subject to deposit of
Rs.35,000/- within a period of one week before the District
Consumer Redressal Forum, Jabalpur, Execution Case
No.103/08, between the parties, shall remain stayed.
However, the aforesaid amount shall not be disbursed to the
other side and the Forum shall await further orders from this
Court.
C.C.as per rules.
(Krishn Kumar Lahoti) (Smt. Sushma Shrivastava)
JUDGE JUDGE
vj