F.A.No.898/2010
Smt.Suman Agarwal & others Nirbhay Singh & others
7.12.2010.
Shri Pranay Verma, counsel for appellants.
Shri R.Shukla, counsel for respondent nos.1 & 2.
Admit.
Notice on behalf of respondent nos.1 & 2 is accepted by Shri
Shukla. Appellants to serve a copy of memo of appeal to Shri Shukla,
during the course of the day, against acknowledgment.
I.A.No.13654/2010 under Order 41 Rule 5 of the C.P.C.
Shri Shukla, accepts notice of this application and prays for a
short time to file reply of this application.
Prayer is allowed.
Till next date of hearing following directions are issued :-
1. Appellants to furnish security as required under Order 41 Rule
5 C.P.C., to the satisfaction of the trial Court.
2. Appellants to deposit Rs.4,00,000/- (Rupees four lacs only)
within a period of thirty days from today in the trial Court.
On furnishing security and depositing the amount, recovery of
remaining amount under the decree, shall remain stayed till next date
of hearing.
C.C., as per rules.
(Krishn Kumar Lahoti) (Smt.Sushma Shrivastava)
JUDGE JUDGE
M.