Madhya Pradesh High Court
Smt.Bharti Shivhare vs Om Prakash Shivhare on 13 May, 2010
M.C.C.No.1241/2009
13.5.2010
None for petitioner.
By order dated 30.10.2009 notice was directed on
I.A.No.10505/2009 seeking condonation of delay in filing this
application. The notice issued to the respondent has returned back
unserved.
Petitioner is directed to take fresh steps for service on
respondent by furnishing correct present address by Regd. A/D
mode. Notice be made returnable within six weeks.
(Krishn Kumar Lahoti) (G.S.Solanki)
JUDGE JUDGE
M.