IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.179 of 2011
ANTESH SINGH
Versus
BANK OF BARODA & ORS
-----------
02/ 23.02.2011 Heard learned counsel for the petitioner and
learned counsel for the opposite parties.
This petition has been filed for restoration of
C.W.J.C. No.15923 of 2010 which was dismissed for
default due to non-compliance of peremptory order of this
court dated 02.12.2010 by which one week time was
allowed to the petitioner to serve a copy of the petition on
the other side.
Considering the averments made by learned
counsel for the petitioner as well as the statements made in
the petition it appears that genuine reasons have been
shown which prevented the petitioner from complying the
said order within the time prescribed, but subsequently a
copy has been served upon learned counsel for the opposite
parties. In the said circumstances, this petition is allowed
and C.W.J.C. No.15923 of 2010 is restored to its original
file and number.
Office is directed to place the aforesaid
C.W.J.C. No.15923 of 2010 under the heading ‘Orders’ at
the top of the list on 28.02.2011.
Harish (S.N. Hussain, J.)