High Court Madhya Pradesh High Court

Guru Prasad vs Smt. Tejwati on 18 May, 2010

Madhya Pradesh High Court
Guru Prasad vs Smt. Tejwati on 18 May, 2010
                          W.P.No.6037/2010

        Guru Prasad                     Smt. Tejwati and others.




 18.5.2010.

       Shri K.P.Mishra, the learned Senior Advocate with Shri
A.Mishra, Counsel for the petitioner.
       None for the caveator.
       This petition is directed against an order dated 30.9.2009
by I Civil Judge Class I, Rewa in Execution Case No.48-A/2003
by which the Executing Court directed delivery of the possession
of the property in favour of respondents.

The learned counsel for the petitioner submitted that there
was no decree for partition and possession of the house, but in
spite of this, the Executing Court directed warrant of possession in
favour of respondents.

Considering aforesaid, show cause notices be issued to
the respondents to show cause why this petition be not admitted /
finally disposed of.

PF within three working days by RAD.

Notices be made returnable before next date of hearing.
Till next date of hearing, operation of the impugned order
dated 30.0.2009 by which warrant of possession has been
directed in respect of house property shall remain stayed.

Be listed for hearing on 22nd July, 2010.
Certified copy as per Rules.





       (Krishn Kumar Lahoti)                       (G.S.Solanki)
               Judge                                 Judge



JLL
               W.P.No.6037/2010

Guru Prasad             Smt. Tejwati and others.