High Court Madhya Pradesh High Court

Smt Sandhya Singh Thakur vs The State Of Madhya Pradesh on 31 May, 2010

Madhya Pradesh High Court
Smt Sandhya Singh Thakur vs The State Of Madhya Pradesh on 31 May, 2010
                  Writ Petition No.7307/2010
31.5.2010
      Shri Amit Seth, counsel for the petitioner.
      Heard on admission.
      By this petitioner the petitioner has essentially challenged
the order dated 18.5.2010 Annexure P8, passed by respondent

no.2 whereby his claim for absorption has been rejected.

Issue notice to the respondents on payment of process
fee within three days.

The notices shall be made returnable within six weeks.

V.JUDGE

ss