High Court Madhya Pradesh High Court

Nand Kishore Mathur vs Mahesh Kumar Meena on 20 May, 2010

Madhya Pradesh High Court
Nand Kishore Mathur vs Mahesh Kumar Meena on 20 May, 2010
                               M.A. No.4252/2009
      20.05.2010:
            Ms. C.V. Rao, Advocate is present for the appellants.
            I.A. No.13007/2009, is an application for amendment, which
      has already been allowed vide order dated 5.01.09
            Office has wrongly listed this case for consideration of
      aforesaid application.
            Learned counsel for the appellants, however, submitted that
      she could not incorporate the amendment and prays for permission to
      incorporate the amendment.
            Learned counsel for the appellants is permitted to incorporate
      the amendment within two days.
            Heard on I.A. No.11798/2009, which is an application under
      Section 5 of the Limitation Act for condonation of delay in preferring
      this appeal.
            The appeal is reported to be barred by 91 days.
            Issue notice of this application (I.A. No.11798/2009) to the
      respondents by RAD post.

Record of the lower court be also called for.
Steps within seven days.
Notices be made returnable within six weeks.
Case be listed after six weeks.

(Smt. Sushma Shrivastava)
Judge
rv/