High Court Madhya Pradesh High Court

Smt.Bharti Shivhare vs Om Prakash Shivhare on 13 May, 2010

Madhya Pradesh High Court
Smt.Bharti Shivhare vs Om Prakash Shivhare on 13 May, 2010
                     M.C.C.No.1241/2009




13.5.2010
      None for petitioner.
      By    order   dated    30.10.2009   notice   was   directed   on
I.A.No.10505/2009 seeking condonation of delay in filing this
application. The notice issued to the respondent has returned back

unserved.

Petitioner is directed to take fresh steps for service on
respondent by furnishing correct present address by Regd. A/D
mode. Notice be made returnable within six weeks.





 (Krishn Kumar Lahoti)                             (G.S.Solanki)
      JUDGE                                          JUDGE
M.