Madhya Pradesh High Court
Shailendra Kumar Pandey vs Vikas Shukla on 25 August, 2010
W.P. No. 5784/2010
25/08/2010:
Shri R.K. Asati, learned counsel for petitioner.
Notice issued to other side has returned back with an
endorsement that the address of respondent nos. 1, 2 and 3 are not
correct while the respondent no.4 was not found at the given
address.
In view of the aforesaid, petitioner to take fresh steps for
service on respondents within a period of one week from today.
The petitioner shall furnish present correct address of
respondent nos. 1, 2 and 3 in the process.
Till next date of hearing, further proceedings in civil suit no.
03-A/2010 between the parties shall remain stayed.
Certified copy as per rules.
(Krishn Kumar Lahoti) ( S.C. Sinho )
Judge Judge
navin