High Court Madhya Pradesh High Court

Seetaram Gupta vs Ramji Shah on 6 August, 2010

Madhya Pradesh High Court
Seetaram Gupta vs Ramji Shah on 6 August, 2010
                                                                1.....



                   W.P.7078 of 2010




6.8.2010


       Shri Mahesh Shukla, counsel for the petitioners.
       Issue notice to the respondents to show cause as to why

this petition be not admitted/finally disposed of.

P.F. be paid within a week by registered A.D. mode.
Notice be made returnable before the next date of hearing.
List for hearing on 25.8.2010.

I.A.6288/2010 for stay.

Issue notice of this application to the respondents. Steps
within a week.

Till next date of hearing it is directed that status quo as on
today in respect of the suit lands be maintained by both the
parties.

C.c.as per rules.



 (Krishn Kumar Lahoti)                         (J.K.Maheshwari)
      JUDGE                                       JUDGE

vj.