Madhya Pradesh High Court
Ajab Singh vs Bharat Singh on 28 June, 2010
F.A. No. 801/09
28.6.2010.
Shri S.L. Soni, learned counsel for the appellants.
He is heard on the question of admission.
Admit.
Let notice of this admission, returnable within six weeks be
issued to the respondents.
Necessary steps alongwith requisites of the registered post be
taken within seven days, failing which this appeal shall stand dismissed
automatically without further reference to the Bench.
Meanwhile the record of the trial court be also requisitioned.
(U. C. Maheshwari)
Judge
bks