High Court Madhya Pradesh High Court

Principal Secretary, Ministry Of … vs Smt.Nazra on 12 July, 2010

Madhya Pradesh High Court
Principal Secretary, Ministry Of … vs Smt.Nazra on 12 July, 2010
                        W.P.No.6074/2010

    Principal Secretary, Ministry           Smt.Nazra & others
    of Railway, New Delhi




12.7.2010
       Shri N.S.Ruprah, counsel for petitioner.
       It is submitted by petitioner that the trial Court is pressing hard
to proceed in the matter, but because of non-service on the
respondents the present writ petition cannot be heard.              It is

submitted by Shri Ruprah that till next date of hearing further
proceedings may be stayed.

From the perusal of order sheet dated 21.6.2010, we find that
the case was fixed for final arguments on 7.7.2010. What transpired
on 7.7.2010 is not before us.

Learned counsel for petitioner is also not in a position to make
a statement in respect of proceedings which took place on 7.7.2010.

Considering aforesaid, we direct issuance of fresh notice to
respondent no.1. Steps by next working day by Regd. A/D mode.
Notice be made returnable before next date of hearing.

Be listed for hearing on 2.8.2010.

Till next date of hearing, it is directed that in case the
arguments are not heard on 7.7.2010, or the case has not been
reserved for judgment, further proceedings in the trial Court shall
remain stayed till next date of hearing, but in case if the trial Court
has already heard the final arguments and the case is reserved for
judgment, the trial Court shall be free to pronounce the judgment.

C.C., as per rules.





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