Madhya Pradesh High Court
Mohd. Yunus vs Devjani on 12 May, 2010
W.P. No.2322 of 2010
12.5.2010
Shri Vikas Pandey, counsel for the petitioners.
Notice issued to the respondents have not returned back.
Service be awaited.
Be listed for hearing on 24.6.2010.
Till next date of hearing, ad interim writ issued earlier shall
continue.
Petitioner is directed to serve a copy of this petition to the
counsel appearing for the respondents in the trial Court, alongwith a
written notice to him that this Court has fixed the case for hearing on
the aforesaid dated.
(Krishn Kumar Lahoti) (G.S.Solanki)
JUDGE JUDGE
vj.