High Court Madhya Pradesh High Court

General Manager Bank Note Press vs Central Government Industrial … on 13 May, 2010

Madhya Pradesh High Court
General Manager Bank Note Press vs Central Government Industrial … on 13 May, 2010
                                   W.P. No. 4641/2010
       13.5.2010
               Shri K.K. Trivedi, counsel for the petitioners.
               It is intimated by Shri Trivedi, counsel for the petitioners 
       that   he   had   served   a   copy   of   the   petition   to   Smt.   N.   Naik, 
       Advocate, who is appearing on behalf of respondents before the 

CGIT. It was also intimated to her that this case has been listed 
for hearing today, but it appears that none is appearing for the 
respondents.

In view of the aforesaid, we direct to issue a fresh notice 
to the respondents.

Steps within a period of one week by RAD mode.
Notices be made returnable before next date of hearing.
Be listed for hearing on 21.7.2010.

Till next date of hearing, it is directed that the operation 
of the order dated 12.1.2010 passed by   Central Government 
Industrial Tribunal, Jabalpur in case No. CGIT/LC/C/17/2005 
shall remain stayed.

C.c. as per rules.



               (Krishn Kumar Lahoti)                           (G.S. Solanki)
                     JUDGE                                           JUDGE
ravi