F.A.No.447/2010
Smt.Asha Bhargava & others Mukesh Dubey
12.7.2010
Shri K.N.Agarwal, counsel for appellants.
Shri R.K.Verma, counsel for respondent.
I.A.No.6676/2010 under Order 41 Rule 5 C.P.C.
Heard learned counsel for the parties and after hearing both
the parties, we direct thus :-
1. The execution of impugned judgment and decree passed by
the trial Court – 2nd Additional District Judge, Jabalpur in civil suit
no.126-A/2004 dated 29.4.2010 shall remain stayed, provided
appellants furnish security to the satisfaction of trial Court within a
period of fifteen days, as required under Order 41 Rule 5 C.P.C.
2. The appellants shall also deposit costs incurred in the Court
below within a period of thirty days from today.
C.C., as per rules.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
JUDGE JUDGE
M.