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 37]

Madhya Pradesh High Court

Smt. Shanti Tamrakar vs The State Of Madhya Pradesh on 27 July, 2018

                             THE HIGH COURT OF MADHYA PRADESH
Jabalpur: Dated 27/07/2018
                                               Common Orders
                     I pass a common order on the following terms and ready matters will be
            made returnable on the dated 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 unnerved 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(s) has/have not been served so far, for whatever reason, the Appellant(s)/Applicant(s)/Petitioner(s) to take steps to serve the unnerved Respondent(s) within SIX WEEKS from the date of order by Advocate's notice, either personally or through Speed Post/e-mail/fax and to file affidavit of service therefor.

(D) In Cases 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 file affidavit of service 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 already cured and the matter ought to proceed. On such representation, the Registry will process the matter as per returnable dates noted in the order.

S.No. Cases as per cause list No. Returnable Date 1 701 to 704 12/09/2018 2 706 to 711 12/09/2018 3 713 to 720 12/09/2018 4 721 to 723 14/09/2018 5 725 to 732 14/09/2018 6 734 to 740 14/09/2018 (Sujoy Paul) Judge MKL Digitally signed by MANOJ KUMAR LALWANI Date: 2018.07.27 14:32:23 +05'30'