Madhya Pradesh High Court
Vinayak Prasad Shah vs M.P.State Information … on 21 May, 2010
W.A.No.373/2010
21.5.2010
Petitioner in person.
Heard. Issue notice.
Shri P.K.Kaurav, Deputy AG accepts notice for respondents.
Heard.
Appellant has applied for copy of the General Diary
(Rojnamacha) to be supplied to him.
Let it be supplied to the appellant on his fulfilling the due
formalities within fifteen days from today.
Writ appeal stands disposed of.
(Arun Mishra) (S.C.Sinho)
Judge. Judge.
Jk.