High Court Madhya Pradesh High Court

Jagdish Singh vs Umesh Chandra Shukla on 28 June, 2010

Madhya Pradesh High Court
Jagdish Singh vs Umesh Chandra Shukla on 28 June, 2010
                      W.P.No.6786/2010

 Jagdish Singh & others                Umesh Chandra Shukla & others




28.6.2010
      Shri Ramsuphal Chaturvedi, counsel for petitioners.
      Admit.
      Issue notice to the respondents nos.1 & 2. Steps within a

period of 3 working days by Regd. A/D mode. Notice be made
returnable within four weeks.

Be listed for hearing in the 1st week of August, 2010.
I.A.No.6081/2010.

Issue notice of this application to respondent nos.1 & 2.
Steps within a period of 3 working days by Regd. A/D mode.
Till next date of hearing, it is directed that no further coercive
action against the petitioners in compliance of order dated
19.11.2009 by M.P.State Co-operative Tribunal, Bhopal between the
parties in revision No.34/2009, shall be taken.

C.C., as per rules.





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