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 0]

Madhya Pradesh High Court

M/S Mms Infratech Pvt.Ltd. Thr ... vs The State Of Madhya Pradesh on 26 February, 2018

                          HIGH COURT OF MADHYA PRADESH : BENCH AT INDORE

               MATTERS NOTIFIED AT SERIAL NOS.701 to 701 ON THE BOARD, INDORE
                                     DATED 26.02.2018

               INDORE, Dated:- 26.02.2018

               1.        We pass a common order on the following terms and ready matters will
               be made returnable on the dates mentioned hereunder:
               (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 hereunder. 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(s) 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 today 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 hereunder. In addition to court notice, the Appellant(s)/Applicant(s)/Petitioner(s) shall serve the concerned 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. (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 mater 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 Dates
                            1                    701 to 701                              13/04/18



                          (P. K. Jaiswal)                                       (Virender Singh)
                              Judge                                                 Judge


  pp


Digitally signed by Pankaj Pandey
Date: 2018.02.26 17:12:58 +05'30'