High Court Madhya Pradesh High Court

Bramha Swaroop vs Ravi Kumar on 29 June, 2010

Madhya Pradesh High Court
Bramha Swaroop vs Ravi Kumar on 29 June, 2010
                      W.P.No.6929/2010

 Bramha Swaroop & others                 Ravi Kumar & others




29.6.2010
      Shri Avinash Zargar, counsel for petitioners.
      Issue show cause notice to respondent no.1 only, why this

petition be not admitted/finally disposed of.

Process fee within a period of 3 working days by Regd. A/D
mode. Notice be made returnable before next date of hearing.

Be listed for hearing on 2.8.2010.

Till next date of hearing, further proceedings in civil suit
no.390-A/2007 pending before First Civil Judge Class-II, Bhopal
between the parties, shall remain stayed.

C.C., as per rules.





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