IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4524 of 2010
CHANDRABHAN DEWEVDI & ORS.
Versus
MOST. GYANTI KUNWAR & ORS.
-----------
For the petitioners : Mr. Dhamveer, Advocate
——
2 02.02.2011 Heard learned counsel for the petitioners.
This application has been filed for restoration
of Second Appeal No. 475 of 2009 which stood
dismissed for non compliance of order 16.8.2010.
On being satisfied with the sufficiency of
reasons mentioned in this application for omission on
part of the petitioners, the date of compliance of order
dated 16.8.2010 is further extended by ten days from
today and the Second Appeal No. 475 of 2009 is restored
to its original file and number subject to the condition
that the order dated 16.8.2010 is fully complied within
ten days.
Accordingly, this application stands allowed.
Spd/- ( Dr. Ravi Ranjan, J.)