Madhya Pradesh High Court
Suman Kumar Sharma vs The State Of Madhya Pradesh on 22 October, 2010
W.P.No.14802/2010
22.10.2010
Shri A. Mukhopadhyay, learned counsel for the petitioner.
Shri Samdarshi Tiwari, learned Govt. Advocate, for
respondents on advance notice.
Heard on the question of admission.
Petition is admitted for hearing.
No notice is required to be issued to the respondents as
learned Govt. Advocate accepts notice on behalf of the respondents.
Let two extra sets of writ petition along with annexures be
supplied to learned Govt. Advocate within a period of three days.
Learned Govt. Advocate prays for and is granted six months’
time to file the return.
(S.R.Alam) (Alok Aradhe)
Chief Justice Judge
A.Praj.