Madhya Pradesh High Court
Bali Ram vs Secretary The State Of Madhya … on 17 May, 2010
M.C.C.No.627/2010
Bali Ram State of M.P. & others
17.5.2010
Shri Arun Gupta, counsel for applicant.
Shri Rahul Jain, Dy.A.G., for respondents.
Respondents are directed to seek report of the Collector,
Jabalpur in respect of indigency of applicant.
Applicant to serve copy of the application with impugned order
to Shri Jain, during the course of the day against acknowledgment.
Shri Jain prays for four weeks time to file report of Collector,
Jabalpur in respect of indigency of the applicant.
Prayer is allowed.
Be listed after summer vacation.
In the meantime, record of the trial Court be sent for.
(Krishn Kumar Lahoti) (G.S.Solanki)
JUDGE JUDGE
M.