High Court Madhya Pradesh High Court

Smt. Asha Bhargava vs Mukesh Dubey on 12 July, 2010

Madhya Pradesh High Court
Smt. Asha Bhargava vs Mukesh Dubey on 12 July, 2010
                          F.A.No.447/2010

     Smt.Asha Bhargava & others                 Mukesh Dubey




12.7.2010
         Shri K.N.Agarwal, counsel for appellants.
         Shri R.K.Verma, counsel for respondent.

I.A.No.6676/2010 under Order 41 Rule 5 C.P.C.
Heard learned counsel for the parties and after hearing both
the parties, we direct thus :-

1. The execution of impugned judgment and decree passed by
the trial Court – 2nd Additional District Judge, Jabalpur in civil suit
no.126-A/2004 dated 29.4.2010 shall remain stayed, provided
appellants furnish security to the satisfaction of trial Court within a
period of fifteen days, as required under Order 41 Rule 5 C.P.C.

2. The appellants shall also deposit costs incurred in the Court
below within a period of thirty days from today.

C.C., as per rules.





 (Krishn Kumar Lahoti)                           (J.K.Maheshwari)
      JUDGE                                          JUDGE
M.