High Court Madhya Pradesh High Court

Sukhlal Ahirwar vs The State Of Madhya Pradesh on 31 May, 2010

Madhya Pradesh High Court
Sukhlal Ahirwar vs The State Of Madhya Pradesh on 31 May, 2010
Writ Petition No.7309/2010

31.5.2010

Shri Praveen Verma, counsel for the petitioner.

Heard on admission.

Issue notice to the respondents on payment of process

fee within three days.

The notices shall be made returnable within six weeks.

List the case for consideration of interim relief on
28.6.2010.

V.JUDGE

SS