Madhya Pradesh High Court
Abhay Kumar Kothari vs Uttam Chand Jain on 3 December, 2010
W.A.No.619/2010
3.12.2010.
Shri Nishant Yadav, counsel for appellant.
Appellant prays for a week's time to make the payment of
process fee with correct present address of respondents by Regd.
A/D mode within a period of one week.
Prayer is allowed.
Be listed for hearing on 17.1.2011.
Till next date of hearing, ad-interim writ dated 13.8.2010 to
continue.
C.C., as per rules.
(Krishn Kumar Lahoti) (Smt.Sushma Shrivastava)
JUDGE JUDGE
C.