High Court Madhya Pradesh High Court

Dr. C V Raman Society Satna vs The National Council For Teachers … on 13 August, 2010

Madhya Pradesh High Court
Dr. C V Raman Society Satna vs The National Council For Teachers … on 13 August, 2010


MCC No.1061 of 2010

13.8.2010

Shri G.R. Saket, counsel for the petitioner.
Heard on I.A. No.9111/2010, an application for correction in
the cause-title of the application.

For the reasons stated in the application, I.A. No.9111/2010
is allowed.

Necessary corrections be carried out in the cause title
during the course of the day.

Considering the facts stated in the application supported by
an affidavit of petitioner – Rajesh Singh Parihar, we find it
appropriate to allow this application and direct the office to restore
W.P. No.8897/2010 and to list it before the appropriate Bench for
consideration.

This MCC stands allowed with no order as to costs.





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


DV