Madhya Pradesh High Court
Anwar Mohammed vs Irshad Mohammed on 29 June, 2010
F.A..No.187/2009
Anwar Mohammed and others Irshad Mohammad and Ors.
29.6.2010.
Ms. J.L.Iyer, Counsel for the appellants.
Shri R.Yadav, counsel for respondents 3 to 7.
Respondents 1 and 2 are not served. Service be
awaited.
Be listed for hearing in the last week of July, 2010.
Till next date of hearing, it is directed that the amount
so deposited by the appellants shall be invested by the trial
Court in a beneficial interest bearing scheme of a
Nationalized Bank initially for a period of one year and
thereafter extendable in case this appeal is not heard and
decided within the aforesaid period.
The aforesaid amount shall not be permitted to be
withdrawn by respondents 1 and 2 by the trial Court without
prior permission of this Court.
Certified copy as per Rules.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
Judge Judge
JLL