Madhya Pradesh High Court
Saikat Banerjee vs Union Of India on 14 May, 2010
W.P.No.5149/2010
14.5.2010
Shri Deepak Awasthy, counsel for petitioner.
Admit.
Notice on behalf of respondent no.1 is accepted by Shri Abhay
Pandey, Advocate.
Petitioner to serve a copy of petition to the counsel appearing
on behalf of respondent no.1, during the course of the day.
Now notice be issued to respondent nos.2 & 3 only. Steps
within a period of two weeks by Regd. A/D mode.
(Krishn Kumar Lahoti) (G.S.Solanki)
JUDGE JUDGE
M.