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.