Madhya Pradesh High Court
Babu Lal vs Secretary The State Of Madhya … on 29 September, 2010
W.P.No. 13600 / 2010
(Babulal.... v. ..State of M.P. & four others.)
29-09-2010
Heard Shri R.P.Singh, learned counsel for the petitioner on
the question of admission and interim relief.
The petitioner has filed this petition alleging that in spite of
having been selected as Sarpanch of Gram Panchayat, Bela,
Vikas Khand Rampur Baghelan, District Satna he is not being
permitted to do his duties as such by the Secretary of the Gram
Panchayat.
In the circumstances, without entering into the merits of the
case, the petition filed by the petitioner is disposed of with liberty to
the petitioner to file a complaint stating therein his grievances
before the Collector, Satna, the respondent No. 2 and in case he
does so within a period of fifteen days from today along with a
copy of the order passed by this Court today and a copy of the
petition, the said authority shall deal with and decide the same
expeditiously in accordance with law.
With the aforesaid directions the petition filed by the
petitioner stands disposed of.
C.C. as per rules.
( R.S.Jha )
Judge
mct