High Court Madhya Pradesh High Court

Civil Court Clerk Co-Operative … vs Zila Registrar on 18 August, 2010

Madhya Pradesh High Court
Civil Court Clerk Co-Operative … vs Zila Registrar on 18 August, 2010
                      W.P.No.11132/2010

Civil Court Clerk Co-operative            District Registrar, Khandwa &
Society Maryadit, Khandwa                 others




18.8.2010
      Shri Sanjay Jain, counsel for petitioner.
      Issue notice to respondent nos.1 & 2 to show cause, why

this petition be not admitted.

Petitioner to serve respondent nos.1 & 2 Hamdust. Steps
by next working day.

Ad-interim writ.

It is submitted by the petitioner that respondent nos.1 & 2
though initially fixed the date for auction as 17.8.2010, but no
auction took place on 17.8.2010. So far as the documents
demanded by the petitioner are concerned, respondent nos.1 &
2 have fixed the case for supply of documents on 21.8.2010. It
is submitted that till next date of hearing auction proceedings
may be stayed.

From the perusal of record, we find that the status of
petitioner was of licencee and it has no vested right in the
matter.

In these circumstances, respondent nos.1 & 2 are
permitted to continue with the auction proceedings, however it
shall be subject to further orders on the next date of hearing.

Be listed for hearing on 30.8.2010.

C.C., as per rules.




 (Krishn Kumar Lahoti)                       (J.K.Maheshwari)
       JUDGE                                     JUDGE

M.