High Court Patna High Court - Orders

Ramotar Yadav &Amp; Ors. vs Nago Yadav &Amp; Ors. on 15 December, 2010

Patna High Court – Orders
Ramotar Yadav &Amp; Ors. vs Nago Yadav &Amp; Ors. on 15 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MJC No.4757 of 2010
                                 RAMOTAR YADAV & ORS.
                                            Versus
                                   NAGO YADAV & ORS.
                                          -----------

3. 15.12.2010 1. This M.J.C. petition has been filed for restoration

of S.A. No. 259 of 2009 which stood dismissed for default due to

non-compliance of peremptory order of this court dated

04.05.2010 by which one week time was allowed to the

appellants to comply the order of the Lawazima Board dated

23.02.2010 by which four weeks final time was allowed to the

appellants to remove defect nos. 1 to 10 of stamp report dated

29.08.2009.

2. Although learned counsel for the opposite parties

vehemently opposes the contentions of the learned counsel for

the appellants, but from the averments made by the learned

counsel for the appellants and the statements made in this M.J.C.

petition, it appears that genuine reasons have been shown which

prevented the appellants from complying the said order within

the stipulated time.

3. Accordingly, this petition is allowed and S.A. No.

259 of 2009 is restored to its original file and number. However,

this order will be subject to removal of all the ten defects of the

aforesaid stamp report dated 29.08.2009 by 22nd December,

2010.

(S.N.Hussain, J.)
Sujit