IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2315 of 2010
RAM KISHUN MANDAL & ORS.
Versus
RAM SHARAN MANDAL & ORS.
-----------
03/ 23.02.2011 Heard learned counsel for the petitioners.
This petition has been filed for restoration of
S.A. No.316 of 2002 which was dismissed for default due to non-
compliance of order of this court dated 22.02.2010.
Considering the averments made by learned
counsel for the petitioners as well as the statements made in the
petition it appears that genuine reasons have been shown which
prevented the petitioners from complying the said order entirely.
Accordingly, this petition is allowed and S.A. No.316 of 2002 is
restored to its original file and number. However, this order will
be subject to full compliance of the earlier order within one week.
Harish (S.N. Hussain, J.)