High Court Patna High Court - Orders

Masjid Of Village Karji Through … vs Dular Halwai & Ors on 20 July, 2011

Patna High Court – Orders
Masjid Of Village Karji Through … vs Dular Halwai & Ors on 20 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           MJC No.2196 of 2011
                    Masjid Of Village Karji Through Its Mutwali Bechan Miya
                                                     Versus
                                             Dular Halwai & Ors
                                                   -----------

02/ 20.07.2011 Heard learned counsel for the petitioner.

This petition has been filed for restoration of

S.A. No.03 of 2009 which was dismissed for default due to

non-compliance of peremptory order of this court dated

05.11.2009 by which two weeks time was allowed to the

appellant to remove defect nos.1, 5, 6 and 7 of stamp report

dated 07.03.2009.

Learned counsel for the petitioner submits that all

the defects except defect no.1 have already been removed by

the appellant-petitioner within the prescribed time.

Considering the averments made by learned

counsel for the petitioner as well as the statements made in the

petition, it appears that genuine reasons have been shown due

to which defect no.1 of stamp report dated 07.03.2009 could

not be removed. Accordingly, this petition is allowed and

S.A. No.03 of 2009 is restored to its original file and number.

However, this order will be subject to removal of defect no.1

of stamp report dated 07.03.2009 within one week.

      Harish                                              (S.N. Hussain, J.)