High Court Madhya Pradesh High Court

Saikat Banerjee vs Union Of India on 14 May, 2010

Madhya Pradesh High Court
Saikat Banerjee vs Union Of India on 14 May, 2010
                     W.P.No.5149/2010




14.5.2010
      Shri Deepak Awasthy, counsel for petitioner.
      Admit.
      Notice on behalf of respondent no.1 is accepted by Shri Abhay

Pandey, Advocate.

Petitioner to serve a copy of petition to the counsel appearing
on behalf of respondent no.1, during the course of the day.

Now notice be issued to respondent nos.2 & 3 only. Steps
within a period of two weeks by Regd. A/D mode.





 (Krishn Kumar Lahoti)                           (G.S.Solanki)
      JUDGE                                        JUDGE

M.