IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.672 of 2011
GOPAL JEE
Versus
BIHAR STATE SUNNI WAKF BOARD & ORS.
-----------
2 09.03.2011 Heard Mr. N.A. Shamsi, learned counsel
for the petitioner.
By order dated 21.07.2010 the civil
revision application bearing C.R. No. 588 of
2008 was allowed to be converted into a writ
petition under Article 227 of the Constitution
subject to fulfillment of other conditions
within a period of four weeks from the date of
the order, failing which the application would
stand dismissed.
Learned counsel for the petitioner
submits that although the civil revision
application had been converted into a writ
petition but there were other defects which
were pointed out during the course of stamp
reporting.
He further submits that some defects
have been removed and the remaining defects
would be removed within a period of two weeks
from today.
Regard being had to the statements made
in the restoration application and the
2
submissions of the learned counsel, the
restoration application is allowed, C.R.No.588
of 2008 is restored to its original file and
the peremptory period for removal of defects as
stipulated in the order dated 21.07.2010 is
extended to a further period of two weeks from
today enabling learned counsel to remove the
same, failing which application shall stand
dismissed without further reference to the
bench.
Upon the defects being removed within
the extended period aforesaid, office to
process the converted writ petition for its
listing before the appropriate Bench on its
turn.
(Jyoti Saran,J.)
Bibhash