Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 2]

Madhya Pradesh High Court

Amratansh Nema vs The State Of Madhya Pradesh on 9 June, 2021

Author: Prakash Shrivastava

Bench: Prakash Shrivastava

                                                                       1                               WP-1018-2021
                                             The High Court Of Madhya Pradesh
                                                        WP-1018-2021

(AMRATANSH NEMA Vs THE STATE OF MADHYA PRADESH AND OTHERS) WP/03339/2021, WP/05217/2021, WP/06263/2021 3 Jabalpur, Dated : 09-06-2021 Heard through Video Conferencing.

Parties through their counsel.

Shri Himanshu Mishra, learned counsel for the petitioner in W.P. No.3339/2021 prays for and is granted two weeks' time to file an appropriate application for amendment of the petition and bring the subsequent development on record.

In W.P. No.1018/2021, the petitioner in person submits that he has also filed an application for amendment vide provisional I.D. No.16451/2021.

Office is also directed to list the said I.A. for consideration on the next date of hearing.

List after two weeks.


                                         (PRAKASH SHRIVASTAVA)                               (VIRENDER SINGH)
                                                JUDGE                                                JUDGE


                                    ss




Signature Not Verified
  SAN




Digitally signed by SATEESH KUMAR
SEN
Date: 2021.06.10 14:24:49 IST