IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1276 of 2011
SOBRATI NADAF & ORS.
Versus
THE STATE OF BIHAR
-----------
02/ 13.04.2011 This petition has been filed for restoration of C.R. No.1085
of 2009 which was dismissed for default due to non-compliance of
peremptory order dated 24.07.2009 by which two weeks time was
allowed to the petitioners to remove defect no. ‘A’ of stamp report dated
18.07.2009.
Considering the averments made by learned counsel for the
petitioners as well as the statements made in the petition, it appears that
genuine reasons have been shown which prevented the petitioners from
complying the said order. Accordingly, this petition is allowed and
C.R. No.1085 of 2009 is restored to its original file and number.
However, this order will be subject to compliance of the said order
within one week.
It may be noted that the time given above shall not be
extended and if this order is not complied within the aforesaid time, this
petition as well as the said civil revision shall stand finally dismissed.
Harish (S.N. Hussain, J.)