Madhya Pradesh High Court
Purshottam Balecha vs Sunil Kumar Jadwani on 25 January, 2011
Misc. Appeal No. 2923 of 2007
25/01/2011
Shri Girish Shrivastava, learned counsel for
the appellant.
Mrs. Amrit Ruprah, learned counsel for the
respondent.
Though the matter is posted for
consideration of I. A. No. 7199/07; it, however,
transpires from the order dated 20-07-2007 that
there is already stay of execution of the decree.
Therefore, no fresh order is warranted.
The interim relief granted on 20- 07-2007 to
continue until further orders.
Learned counsel for the parties pray that
since the record of the trial Court is available,
the matter may be posted for final hearing.
Keeping in view the issue involved in the
matter, the prayer for hearing is allowed.
Office is directed to post the matter for final
hearing in March, 2011.
Certified copy as per rules.
(SANJAY YADAV)
JUDGE
sc