Madhya Pradesh High Court
Durga Prasad vs Ram Kali Bai on 19 April, 2011
F.A.No.202/1995 19.4.2011
None for the parties.
Earlier also this appeal was dismissed in default, but
after restoration none is appearing to press this appeal.
In view of aforesaid, this appeal is dismissed for
want of prosecution, with no order as to costs.
(Krishn Kumar Lahoti) (Mool Chand Garg)
J U D G E J U D G E
M