High Court Madhya Pradesh High Court

Sunnulal vs Maunlal on 21 June, 2010

Madhya Pradesh High Court
Sunnulal vs Maunlal on 21 June, 2010
                     Second Appeal No. 601/10

21.6.2010
      Shri Pranay Verma, learned counsel for the appellants.
      Let the records of both the courts below be requisitioned within
three weeks.
      Meanwhile notice of IA No. 6057/10, an application for stay,
returnable within one month be issued to the respondents.

Necessary steps alongwith requisites of registered post in this
regard be taken within three days, failing which this appeal shall stand
dismissed automatically without further reference to the bench.

At present unless hearing the respondents – the original allottees
of the land, I am not inclined to pass any interim order in the matter.

Let this matter be listed for admission and consideration of
aforesaid IA immediately after receiving the service report of said
notices and receiving the record, or in any case in he week
commencing 26.7.2010.

( U.C. Maheshwari )
Judge
bks