High Court Madhya Pradesh High Court

Smt. Sona Bai vs Omprakash Soni on 25 April, 2011

Madhya Pradesh High Court
Smt. Sona Bai vs Omprakash Soni on 25 April, 2011
                    F.A.No.306/2011




25.4.2011
      Shri S.Prasad, counsel for appellants.
      Admit.
      Issue notice to the respondent.

Steps within a period of one week by Regd. A/D mode.
Record of the trial Court be summoned.
I.A.No.5007/2011.

Issue notice of this application to the other side.
Till next date of hearing, the execution of judgment and
decree passed by the trial Court, shall remain stayed on
following condition :-

Appellants to furnish security as required under Order 41
Rule 5 C.P.C., to the satisfaction of trial Court.

Be listed for further consideration on this application in
the 1st week of July, 2011.

C.C., as per rules.



(Krishn Kumar Lahoti)              (Smt.Sushma Shrivastava)
      JUDGE                                JUDGE

M