Madhya Pradesh High Court
Nitin Sethi vs Smt.Deepika Sethi on 2 March, 2015
FA.36.2015
02.03.2015
Shri Ankur Mody, Advocate, for the appellant.
On payment of process fee within three days, notice be
issued to the respondent for admission as well as on I.A.
No.907/2015 which is an application preferred under Order XLI
Rule 5 of the Code of Civil Procedure, making the same
returnable within four weeks.
(Sheel Nagu) (B.D. Rathi)
Judge Judge
pd