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

Gopal Singh Rajpoot vs Satyendra Kumar Donger on 12 February, 2015

                  COMMON CONDITIONAL ORDER
                         CASE NO........................
                  ON THE BOARD DATED 12/02/2015,
              CAUSE TITLES APPEARANCES AS NOTIFIED
      Matters from Sr. No.701 to 735 are listed with office objection(s).
         This common conditional order is being passed on the following terms
and ready matters will be made returnable on the date to be mentioned in the
order :-

        1. (A) In cases where Process Fee charges are not paid so far, due to
which notice(s) could not be issued, the Appellant(s)/Applicant(s)/Petitioner(s)
are directed to pay Process Fee Charges within ONE WEEK from the date of
order.

        (B) On payment of Process Fee Charges, Office to issue notice to the
concerned Respondent(s), returnable on the notified date mentioned in the

order. In addition to Court notice, the Appellant(s)/Applicant(s)/Petitioner(s) shall serve the unserved respondent(s) by advocate's notice, either personally or through speed post/e-mail/fax and file affidavit of service within SIX WEEKS from the date of order.

(C) In cases where any of the Respondent(s0 has/have not been served so far, for whatever reason, the Appellant(s)/Applicant(s)/Petitioner(s) to take steps to serve the unserved respondent(s) within SIX WEEKS from the date of order of Advocate's notice, either personally or through Speed Post/E-mail/fax and to file affidavit of service therefor.

(D) In case where notices have not been issued by the office for whatever reason, the returnable date in those cases is extended as notified in the order. In addition to court notice, the Appellant(s)/Applicant(s)/Petitioner(s) shall serve the concerned respondent(s) by advocates notice either personally or through Speed Post/E-mail/fax and to file affidavit of service therefor within SIX WEEKS from the date of order.

(E) In case of any other office objection(s), the Appellant(s)/Applicant(s)/Petitioner(s) to take steps to remove the same within FOUR WEEKS from the date of order.

2. The concerned matter shall then be processed under appropriate caption as per its turn on the dates noted in the order. The Advocate/litigant is free to bring the notice of the Registry that Office objection is ready cured and the matter ought to proceed. On such representation, the Registry will process the matter as per returnable dates noted in the order.

Sr.No Cases as per Cause List No. Returnable Date

1. 701 to 735 (Except Sr. No.705) 25/03/2015 (Shantanu Kemkar) JUDGE