Madhya Pradesh High Court
Nitin Sethi vs Smt.Deepika Sethi on 2 March, 2015
                                                  FA.36.2015
     02.03.2015
          Shri Ankur Mody, Advocate, for the appellant.
          On payment of process fee within three days, notice be
     issued to the respondent for admission as well as on I.A.
 No.907/2015 which is an application preferred under Order XLI
Rule 5 of the Code of Civil Procedure, making the same
returnable within four weeks.
          (Sheel Nagu)                        (B.D. Rathi)
             Judge                              Judge
pd