High Court Madhya Pradesh High Court

Union Of India vs Shri Pawan Kumar Jain on 12 July, 2010

Madhya Pradesh High Court
Union Of India vs Shri Pawan Kumar Jain on 12 July, 2010
                                A.A.No.39/2009
               Union of India                 Pawan Kumar Jain




      12.7.2010.
            Shri Rajash Pohankar, counsel for the appellant.
             Shri S.Rao, counsel for respondent.

I.A.No.6383/2010 for extension of time for the compliance
of the order dated 26.4.2010.

The learned counsel for the appellant submitted that as the
order dated 26.4.2010 has already been complied with,so he is
not pressing this application
Shri S.Rao, appearing for the respondent ,submitted that
the condition no.1 of the order dated 26.4.2010 has not been
complied with. So the interim order may be vacated.

Vide order dated 26.4.2010, a specific conditional order
was passed and if the condition of the order has already been
complied with, the appellant herein is entitled for interim stay as
directed by this Court on 26.4.2010, but in case such condition
has not been complied with, the respondent is free to take
consequential recourse permissible under the law.

With the aforesaid direction, I.A.6383/2010 is dismissed
as not pressed.



             (Krishn Kumar Lahoti)            (J.K.Maheshwari
               Judge                              Judge



JLL