High Court Madhya Pradesh High Court

Shri Digamber Jain Paras Sewa … vs The State Of Madhya Pradesh on 2 July, 2010

Madhya Pradesh High Court
Shri Digamber Jain Paras Sewa … vs The State Of Madhya Pradesh on 2 July, 2010
                                 W.P.No.8443/2010


      Shri Digambar Jain Paras Sewa Samiti    State of M.P. And Ors.




      2.7.2010.

              Shri Sanjay K.Agrawal, counsel for the petitioner.
              Shri Rahul Jain, Dy.Advocate General for respondent no.1.

Issue emergent notices to the respondents 2 and 3. steps
by next working day. Notices be made returnable before next date
of hearing.

Be listed for hearing on 19th July, 2010.

Apart from this, petitioner shall also serve respondents 2
and 3 humdast by taking separate steps in this regard.

Till next date of hearing, it is directed that operation of the
order Annexure P/20 dated 28.6.2010 passed by the District
Panchayat, Damoh shall remain stayed and the petitioner be
permitted to continue to provide mid-day meals as was provided
by an agreement Annexure P/10 dated 31.3.2010. The petitioner
also undertakes that it shall provide standard and upto the mark
mid- day meal to the children as per the scheme of the State
Govt.

Certified copy as per Rules.



              (Krishn Kumar Lahoti)                       (J.K.Maheshwari)
                     Judge                                     Judge



JLL