High Court Madhya Pradesh High Court

M/S Birpur Granite vs Principal Secretary The State Of … on 15 November, 2010

Madhya Pradesh High Court
M/S Birpur Granite vs Principal Secretary The State Of … on 15 November, 2010
                                                                   1.....



                   W.P.15308 of 2010




15.11.2010


      Shri Shekhar Sharma, Counsel for the petitioner.
      Shri   Naman      Nagrath,   learned   Addl.    A.G.   For   the
respondents prays for further two weeks time to file reply.

Prayer allowed.

List for hearing on 6.12.2010.

Till next date of hearing it is directed that no coercive
action shall be taken against the petitioner for the recovery as
directed by Annexure P-12 dated 24.6.2010.

It is further directed that the petitioner shall also not
dispose of, alienate or transfer any of the property owned by the
petitioner which can be subject matter of enforcing recovery
under Annexure P-12.

C.C.as per rules.



 (Krishn Kumar Lahoti)                 (Smt. Sushma Shrivastava)
       JUDGE                                         JUDGE
vj