IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR -------------------------------------------------------- CIVIL RESTORATION No. 05953 of 2008 RATAN LAL V/S GIRDHAR LAL Ms. DEEPIKA VYAS for Mr. RANJEET JOSHI, for the appellant / petitioner Date of Order : 6.11.2008 HON'BLE SHRI N P GUPTA,J. ORDER
—–
Heard learned counsel for the petitioner.
The Registry has reported the restoration to be
barred by 358 days.
In my view, the application filed under Section 5
of the Limitation Act does not disclose any sufficient
ground for condoning the delay. The appeal was dismissed by
the Dy. Registrar consequent upon the peremptory order, and
as appears from the order-sheet that counsel was present on
behalf of the petitioner. Thus, the dismissal of the appeal
was very much known on 6.8.2007 itself.
Thus, the application under Section 5 of the
Limitation Act is dismissed. Consequently, the restoration
application is also dismissed as time barred.
( N P GUPTA ),J.
/tarun/