Citation : 2022 Latest Caselaw 2873 MP
Judgement Date : 28 February, 2022
1
The High Court Of Madhya Pradesh
WP No. 10465 of 2019
WP/10479/2019
Indore, Dated : 28-02-2022
Shri Nitin Phadke, learned counsel for the Petitioner.
Shri Rishi Paliwal, learned counsel for the Respondent [R-1 and 2] submits
that he has recently filed Vakalatnama on behalf of respondents and prays for time to file reply.
Four weeks time is granted to file reply and also to examine whether the present petition is covered by the judgment dated 09.04.2013 passed in WP
No.1058/2011.
(VIJAY KUMAR SHUKLA) JUDGE
Sourabh
Signature Not Verified VerifiedDigitally Digitally signed by SAN SOURABH YADAV Date: 2022.02.28 17:27:39 IST
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!