Madhya Pradesh High Court
Manrakhan vs Jayveer on 29 June, 2010
Criminal Revision No. 249/10
29.6.2010.
Shri Rajesh Dubey, learned counsel for the applicant.
Having heard on the question of admission, it is directed that on
payment of PF alongwith requisites of registered post within three days,
notice against admission of this revision, returnable within three weeks
be issued to the respondents, failing which this revision shall stand
dismissed automatically without further reference to the Bench.
Meanwhile the record of MJC No. 15/10 be also requisitioned
from the court of District Judge, Sidhi.
Let this matter be listed alongwith Civil Revision No. 345/09
immediately after receiving the service report of said notices, or in any
case in the week commencing 26.7.2010 for admission.
C c as per rules.
(U. C. Maheshwari)
Judge
bks