IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.104 of 2006
1. MANJU DEVI Wife of Late Kamlesh Prasad Singh
2. Mukesh Kumar Singh Son of Late Kamlesh Prasad
Singh
3. Rakesh Prasad Singh Son of Late Kamlesh Prasad
Singh
- All the above are residents of Village Baruari, PS
Gaighat, District Muzaffarpur
.... Appellants/Petitioners
Versus
1. M/S MUZAFFARPUR MOTOR TRANSPORT cO-
OPERATIVE SOCIETY, Muzaffarpur, Mohallat
Imlichatti, PS Town, District Muzaffarpur (Owner)
....Respondent/Opposite Party
2. United India Insurance Company Limited through
Divisional Manager, Divisional Office, Akharaghat
Road, Muzaffarpur (Insurer)
....Respondent/Opposite Party
-----------
04- 20/4/2011 Perused the order dated 10.1.2011, passed by the
Supreme Court in Civil Appeal no.674 of 2011. Let it be
kept on record for due observance by all concerned. Office
will proceed accordingly.
2. Learned counsel for the petitioners presses IA
No. 207 of 2006, filed under the provisions of section 5 of
the Limitation Act, seeking condonation of the delay in
filing this MJC application. In view of the facts and
circumstances stated in this application, the delay in filing
the present restoration application is hereby condoned. IA
No.207 of 2006 is accordingly disposed of.
3. It appears that this MJC application has been
filed for recall and/or modification of the orders dated
2
9.9.2003 and 17.12.2003, passed in Misc. Appeal No. 2 of
2003. In the facts and circumstances of the case, the same
are hereby recalled. Misc. Appeal No. 2 of 2003 is
accordingly restored to its original file.
4. The present restoration application is
accordingly allowed.
mrl ( S K Katriar )