High Court Madhya Pradesh High Court

Smt. Sunita Chouhan vs Suraj Chouhan on 21 May, 2010

Madhya Pradesh High Court
Smt. Sunita Chouhan vs Suraj Chouhan on 21 May, 2010
                       F.A.No.367/2010

  Smt.Sunita Chouhan                            Suraj Chouhan




21.5.2010
       Shri Shahidullah Baig, counsel for appellant.
       Admit.
       Issue notice to the respondent. Steps within a period of one

week by Regd. A/D mode. Notice be made returnable within six
weeks.

Record of the trial Court be sent for.

I.A.No.5726/2010 for staying operation of judgment and
decree passed by the trial Court and for restraining respondent
husband from performing second marriage during the pendency of
this appeal.

Issue notice of this application to the other side.
Till next date of hearing, it is directed that the respondent shall
not contract another marriage, without seeking prior permission of
this Court.

Appellant to serve this temporary injunction order on
respondent as required under Order 39 Rule 3 of C.P.C., and to file
compliance report in the office.

C.C., as per rules.





 (Krishn Kumar Lahoti)                              (G.S.Solanki)
      JUDGE                                           JUDGE
M.