High Court Madhya Pradesh High Court

Smt. Tamsila Khan vs Joint Registrar on 5 May, 2010

Madhya Pradesh High Court
Smt. Tamsila Khan vs Joint Registrar on 5 May, 2010
                      W.P.No.5244/2010


      Tamsila Khan                       Joint Registrar and another




 5.5.2010.

      Shri Ajay Mishra, the learned Senior Advocate with
Smt.M.Shukla, counsel for the petitioner.
      Shri Rahul Jain,Dy.Advocate General for the respondents.

The learned counsel for the petitioner submitted that one
more petition against the show cause notice dated 26.8.2009 is
pending as W.P.No.5755/2010 in which on 30.4.2010, this Court
has stayed operation of the show cause notice (Annex.P/4).

Considering aforesaid, show cause notices be issued to
the respondents. Steps within three working days. Notices be
made returnable within four weeks.

Be listed for hearing on 23rd June, 2010 along with WP
No.5755/2010.

Till next date of hearing, it is directed that no coercive
action shall be taken by the respondents against the petitioner in
continuation to the show cause notice dated 26.8.2009 in
Annexure P/4.

Certified copy today.





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

JLL