Citation : 2024 Latest Caselaw 13731 MP
Judgement Date : 10 May, 2024
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR FA No. 2183 of 2018 (ARUN KAPOOR Vs SMT. RAMPYARI BAI AND OTHERS)
FA/01266/2019, FA/01267/2019 Dated : 10-05-2024 Parties through their counsel.
There are three first appeals arising out of a common judgment. Counsel for appellants in F.A. No.2183/2018 and 1267/2019 seek adjournment for the reason that their senior are not available, while counsel for
appellant in F.A. No.1266/2019 has joined through VC and is willing to submit argument.
With the consent of the counsel for appellants, the matters are adjourned with the understanding that arguments on admission shall positively be heard on the next date.
List the matter on 3rd of July, 2024.
(ANURADHA SHUKLA) JUDGE
rv
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!