High Court Madhya Pradesh High Court

Dr. Smt. Shadhna Kapoor vs Joint Registrar on 10 September, 2010

Madhya Pradesh High Court
Dr. Smt. Shadhna Kapoor vs Joint Registrar on 10 September, 2010
                            W.P. No.12787/2010
10.09.2010
       Shri Brijesh Choubey, Advocate for the petitioners,
       Shri    Sudesh   Verma,      Government      Advocate   for    the
respondents.

It is submitted by Shri Choubey that the controversy involved
in this case is identical to the facts of the case of W.P.No.8762/2010
and this matter may be heard along with the aforesaid writ petition.

Prayer is allowed.

Issue notice to the respondents to show-cause why this
petition be not admitted/finally disposed of.

Process fee within three working days by RAD.
Notice be made returnable before the next date of hearing.
Be listed for hearing on 29th September, 2010 along with
W.P.No.8762/2010 and W.P. No.5305/2010 for analogous hearing.

Till next date of hearing, it is directed that no coercive action
shall be taken by the respondents against the petitioners in
continuation to the show cause notice dated 26.8.2009 Annexure
P-4.

C.c. as per rules.





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

DV