High Court Jharkhand High Court

Sudhamay Dey vs Smt.Sarla Bala Dasi & Ors. on 18 July, 2011

Jharkhand High Court
Sudhamay Dey vs Smt.Sarla Bala Dasi & Ors. on 18 July, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                           I.A. No. 1695 of 2011
                                     In
                       W.P. (C) No. 2467 of 2006

       Sudhamay Dey                                                   ...... Petitioner
                                      Versus 
        Smt. Sarla Bala Dasi & ors.                               ...... Respondents
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioner                    :    Mr. Rohit Roy, Advocate
       For the Respondents                   :    Mr. Mahesh Tewari, Advocate
                                     ­­­­­­­­­
                       th
        07/Dated: 18    July, 2011
                                        

       1.

     Learned counsel for the petitioner submitted that in pursuance of the 
order passed by this Court in the present writ petition dated 25th April, 2011 
while quashing the order dated 23rd February, 2006 in Title Suit No. 34 of 
1999, the cost was imposed upon the original plaintiff and the plaint was 
allowed   to   be   amended   with   the   cost   of   Rs.   2,500/­.   This   amount   was 
ordered to be deposited within fifteen days from the date of receipt of a 
copy of the order. It is submitted by learned counsel for the petitioner that 
there   is   some   delay   in   depositing   the   cost   of   Rs.   2,500/­.   The   delay   of 
maximum 3/4 days has been caused mainly because of getting amount for 
deposition.   Now,   the   amount   has   already   been   deposited   before   the 
concerned trial court in the suit proceeding.

2.    In view of the aforesaid submission, this delay is hereby condoned. The 
deposited   amount   will   be   permitted   to   be   withdrawn   by   the   original 
defendants, upon proper application and identification. Consequently, the 
amendment, which is already allowed, shall be carried out in the plaint.

3.    I.A. No. 1695 of 2011 is allowed and disposed of.

                             (D.N. Patel, J.)
Ajay