High Court Madhya Pradesh High Court

Smt. Jayanti Bai vs Naviya Bai on 4 August, 2010

Madhya Pradesh High Court
Smt. Jayanti Bai vs Naviya Bai on 4 August, 2010
                           W.P. No.10170/2010
4.8.2010
       Shri Alok Kumar Mishra, learned counsel for the petitioner.
       Heard on admission.
       It is submitted by learned counsel for the petitioner that
without any partition of the land, a part of the land was sold by
respondent No.1-Naviya Bai to respondent No.2-Budhiya Bai and

now respondent No.2-Budhiya Bai interferes with the possession of
the petitioner but both the Courts below without appreciating the
revenue record rejected the application for issuance of temporary
injunction against respondent No.2.

Considering the aforesaid, this petition is admitted for final
hearing.

Issue notice to the respondents by RAD mode.
Steps within a period of one week.

Notice be made returnable before the next date of hearing.
Also heard on I.A. No.8671/2010.

Issue notice of this application to other side.
In the meanwhile, it is directed that status quo, as exists today,
shall be maintained in respect of the disputed land by both the
parties, till the next date of hearing.

Be listed for hearing on 20th September, 2010.
C.C.as per rules.




(Krishn Kumar Lahoti)                            (J.K. Maheshwari)
       Judge                                          Judge


ts