Madhya Pradesh High Court
General Manager Bank Note Press vs Central Government Industrial … on 13 May, 2010
W.P. No. 4641/2010
13.5.2010
Shri K.K. Trivedi, counsel for the petitioners.
It is intimated by Shri Trivedi, counsel for the petitioners
that he had served a copy of the petition to Smt. N. Naik,
Advocate, who is appearing on behalf of respondents before the
CGIT. It was also intimated to her that this case has been listed
for hearing today, but it appears that none is appearing for the
respondents.
In view of the aforesaid, we direct to issue a fresh notice
to the respondents.
Steps within a period of one week by RAD mode.
Notices be made returnable before next date of hearing.
Be listed for hearing on 21.7.2010.
Till next date of hearing, it is directed that the operation
of the order dated 12.1.2010 passed by Central Government
Industrial Tribunal, Jabalpur in case No. CGIT/LC/C/17/2005
shall remain stayed.
C.c. as per rules.
(Krishn Kumar Lahoti) (G.S. Solanki)
JUDGE JUDGE
ravi