High Court Madhya Pradesh High Court

Mus. Guturi vs Shukandra Prasad on 21 June, 2010

Madhya Pradesh High Court
Mus. Guturi vs Shukandra Prasad on 21 June, 2010
                     Second Appeal No. 523/10
21.06.2010


      Shri P.K. Pandey, learned counsel for the appellants.
      Let the records of both the courts below be requisitioned within
three weeks for admission and case be listed thereafter in that regard.
      Also heard on IA no. 5419/10, an application under Order 39
Rule 1 and 2 of the Code of Civil Procedure for grant of stay against
impugned decree, in view of prayer clause of this IA, on making some
query from the counsel instead to argue further counsel seeks
permission to withdraw this IA with liberty to file fresh application with
a prayer to issue ad interim injunction against the respondents.

Considering such prayer the IA is dismissed as withdrawn with
liberty aforesaid.

( U.C. Maheshwari )
Judge
bks