High Court Patna High Court - Orders

Most. Satya Bhama Devi &Amp; Ors. vs Janardan Mahto on 9 March, 2011

Patna High Court – Orders
Most. Satya Bhama Devi &Amp; Ors. vs Janardan Mahto on 9 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       MJC No.4234 of 2010
                           MOST. SATYA BHAMA DEVI & ORS.
                                                Versus
                                        JANARDAN MAHTO
                                              -----------

For the Petitioners : Mr. Ranjeet Kumar Singh 2, Advocate

—-

3 09.03.2011 This application has been filed for restoration

of Second Appeal No. 278 of 2009, which stood

dismissed for non compliance of order dated

21.6.2010.

It is submitted on behalf of the petitioners

that the certified copy of trial court judgment and

certified copy of decree under appeal, which were

wanting, by mistake had been filed in S.A. No. 276 of

2009 within the period granted for by order dated

21.6.2010. However, by mistake suit and appeal value

could not be entered for rectification of defect no. (C).

In above view the mater, the period of

compliance of order dated 21.6.2010 is extended till

23rd March, 2011. It is made clear that if the certified

copy of the trial court as well as the certified copy of

decree under appeal, which were required to be filed in

S.A. No. 278 of 2009 had been filed in S.A. No. 276 of
2

2009, the same should be attached with this file and

would be deemed to be sufficient compliance.

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 21.6.2010 is extended till 23.03.2011 and the

Second Appeal No. 278 of 2009 is restored to its original

file and number subject to the condition that the order

dated 21.6.2010 has fully been complied by 23.03.2011.

Accordingly, this application stands allowed.

Spd/-                         ( Dr. Ravi Ranjan, J.)