Madhya Pradesh High Court
In Reference (Suo Moto) vs Ku. Indira Bariya on 2 December, 2010
2.12.2010.
Shri Naman Nagrath, the learned Advocate General for the
State.
Shri R.Gupta, Counsel for contemners.
It is submitted by Shri Nagrath that Investigation Officer,
Shri Som Singh Raghuwanshi is present in Court.The
investigation is going on but due to non-cooperation of the
students, the investigation could not be completed. It is prayed
that further four weeks' time be allowed to the State to submit a
report in compliance of the order dated 11.10.2010.
Prayer is allowed.
Be listed for hearing on 6th January, 2011.
( Krishn Kumar Lahoti ) (Mrs.Sushma Shrivastava)
Judge Judge
JLL
2.12.2010
Shri Naman Nagrath, the learned Advocate General for the
State.
Shri R.Gupta, counsel for the contemners.
It is submitted by Shri Nagrath that Investigation officer,
Shri Som Singh Raghuwanshi is present in Court. The
investigation is going on but due to non-cooperation of the
students, the investigation could not be completed. It is prayed
that further four weeks' time be allowed to the State to submit a
report in compliance of the order dated 11.10.201.
Prayer is allowed.
Be listed for hearing on 6th January, 2011.
.
( Krishn Kumar Lahoti ) (Mrs.Sushma Shrivastava)
Judge Judge