IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.97 of 1988
Ram Bachan Lohar & Ors
Versus
Jamuna Lohar
-----------
16. 24.08.2011 The learned counsel appearing on behalf of the
appellants state that M.J.C.No.3603 of 2011 has been filed
for restoration of I.A.No. 4102 of 2003 which has stood
dismissed for default for non-compliance of the
peremptory order of this Court. As such at present there is
no need to consider the I.A.No.5681 of 2011 which is a
petition for condonation of delay and setting aside
abatement relating to I.A.No. 4102 of 2003.
( V. Nath, J.)
Nitesh