Madhya Pradesh High Court
Ispast Khadan Janta Mazdoor Union vs The Director on 14 October, 2010
1
R.P.No.607/10
14.10.2010
Shri P.S.Nair and Shri S.K.Rao, learned Sr.Advocates with
Shri Rajas Pohankar, Counsel for petitioner.
Issue notice to the respondents. Steps within a period of one
week by registered A.D. mode. Notices be made returnable within 4
weeks. Apart from this, as prayed by the petitioner, petitioner is
permitted to serve respondents Hamdast by taking separate steps in
this regard.
C.C. as per rules.
(Krishn Kumar Lahoti) (S.C.Sinho)
C. Judge Judge