High Court Madhya Pradesh High Court

Naval Kishore vs Union Of India on 20 July, 2010

Madhya Pradesh High Court
Naval Kishore vs Union Of India on 20 July, 2010
                 Writ Petition No. 6065 of 2010
20­07­2010
       Shri A. M. Shukla, learned counsel for the petitioner.
       Shri  P. K.  Saxena,  learned  counsel  for  the  respondents 

No. 4 and 5.

Petitioner to serve a copy of the petition to the standing 
counsel for respondent No. 1 and also a copy of the petition in 
the   office   of   Advocate   General   for   respondents   No.   2   and   3 
during the course of the day.

The petitioner shall also take steps for service of notice 
on respondent No. 4. Steps by next working day by RAD.

Be listed for hearing on 16­08­2010.
The ad interim writ issued on 29­06­2010 to continue till 
next date of hearing.

Certified copy as per rules.



       (Krishn Kumar Lahoti)                           (Sanjay Yadav)
sc              J U D G E                                     JUDGE