IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3553 of 2008
MUNI RAI AND OTHERS.
Versus
RAMJANKI AMD OTHERS.
-----------
3 20.01.2011 Heard learned counsel for the petitioner
and Mr. Siya Ram Sahi learned counsel for the opposite
parties.
Two weeks time is allowed to remove the
defects including the filing of the petition with regard to
attaining the majority of the appellant no. 3.
It is submitted that the petitioner has
already removed all the defects within time, however, could
not file application for attaining the majority since the
appellant no. 1 had died.
Mr. Siya Ram Sahi, learned counsel for the
opposite party is not opposing the restoration.
Considering the submissions and the
grounds stated in this application, the M.J.C application
3553 of 2008 is allowed and restored to its original file
vide First Appeal No. 7 of 1980, which stood dismissed for
none compliance of the order by dated 09.05. 2007.
Amrendra/- (Shailesh Kumar Sinha,J.)