Madhya Pradesh High Court
Smt. Ratna Shrivastav vs Mr. M.M. Bhargava on 23 June, 2010
W.P.3908 of 2010
23.6.2010
Shri Pramesh Jain, counsel for the petitioner.
Petitioner has not paid P.F. Inspite of order dated
21.5.2010.
Shri B.P. Gupta, Advocate present in Court submitted that
he tried to contact the plaintiff/respondent but was unable to seek
any instructions from him.
In view of the aforesaid, petitioner is directed to serve
respondent by registered A.D. Mode. Steps within three working
days by registered A.D. Mode.
Notice be made returnable before the next date of hearing.
List for hearing on 21.7.2010.
Till next date of hearing ad interim writ issued on 21.5.2010
shall continue.
c.c. as per rules.
(Krishn Kumar Lahoti) (J.K. Maheshwari)
JUDGE JUDGE
vj.