Leeladhar Lakhra vs Board Of Secondary Education on 7 December, 2011

0
45
Madhya Pradesh High Court
Leeladhar Lakhra vs Board Of Secondary Education on 7 December, 2011
                 Writ Petition No.19925/2011
7.12.2011

Shri Sandeep Koshta, for the petitioner.
Heard on I.A.No.14546/2011, which is an application for
amendment.

For the reasons stated in the application, the same is
allowed.

Let the necessary amendment be made in the petition
within a week.

List the case immediately after the amendment is
incorporated.



(AJIT SINGH)                                    (T. K. KAUSHAL)
  JUDGE                                              JUDGE

ss
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here