Madhya Pradesh High Court
Smt. Chaya Dogore vs Kamlesh Dagore on 12 May, 2010
F.A No.70 of 2010
12.5.2010
Shri Ashok Gupta, counsel for the appellant.
Admit.
Issue notice to the respondent.
Steps within a period of one week by registered A.D. Mode.
Record of the trial Court be sent for.
I.A.1101/10.
Issue notice of this application to the respondent.
Till next date of hearing it is directed that the operation of the
judgment and decree passed by the Family Court in Civil Suit No.61-
A/09 dated 21.12.2009 shall remain stayed.
C.c. as per rules.
(Krishn Kumar Lahoti) (G.S.Solanki)
JUDGE JUDGE
vj.