High Court Madhya Pradesh High Court

The Chairman Naval Singh Sahkari … vs Gyaneshwar Harichandra Patil on 28 July, 2011

Madhya Pradesh High Court
The Chairman Naval Singh Sahkari … vs Gyaneshwar Harichandra Patil on 28 July, 2011
                                                               MCC No. 1040.11


                 M. C. C. No. 1040 of 2011
28-07-2011
       Shri   Shailesh      Mishra,    learned      counsel      for     the
applican t/pe titioners.
       I.A.   No.      88 45 /2 01 1   an    application       whereby,
petitioners seek conversion of this M.C.C. into Review
Petition to overcome the office obje ction.
       Considered, allowed. Let the case be registered
as Review Petition after deleting it as M .C.C.
       Heard.
       Learned counsel for the petitioners submits that
his name representing respondents No. 5 to 7 does

not find mention in the order date d 7-7-20 11 . It is
urged that he did represented respondents No. 5 to 7.
Learned counsel has filed his own affidavit to
substantiate the same. Therefore, without causing
further enquiry and believing it to be true, it is held
that respondents No. 5 yo 7 were represented through
Shri Shailesh Mishra, learned counsel. Nece ssary
correction in the order sheet date d 7-7-20 11 is
carried out to said effect.

The Review Petition is finally disposed of .

(SANJAY YADAV)
JUDGE
sc