Madhya Pradesh High Court
Tikam Chandani vs M.K.Rao on 18 May, 2010
W.P.No.360/2010
Tikam Chandwani M.K.Rao and others.
18.5.2010.
Shri Ajay Mishra, counsel for the petitioner.
Issue notices to the respondents to show cause why this
petition be not admitted/finally disposed of.
PF within a week by RAD. Notices be made returnable
before next date of hearing.
At this stage, it is stated by the petitioner that he has
moved an application for grant of temporary injunction today itself.
Issue notices on I.A.No.6152/2010 to the respondents.
Steps within three working days by RAD.
Notices be made returnable before next date of hearing.
Be listed in the 2nd week of July, 2010.
.
(Krishn Kumar Lahoti) (G.S.Solanki)
Judge Judge
JLL