High Court Rajasthan High Court

Kailash Chand vs Geeta Garg on 29 July, 2009

Rajasthan High Court
Kailash Chand vs Geeta Garg on 29 July, 2009
    

 
 
 

 
S.B. Civil Miscellaneous Restoration Application No.594/2009
IN
S.B. Civil Miscellaneous Appeal No.1134 of 1999.
Kailash Chand Sharma Vs. Smt. Geeta Garg

Date of Order  :::: 29/07/2009

Hon'ble Mr. Justice Dalip Singh

Mr. G.C. Garg, Counsel for the applicant-appellant.
Mr. R.K. Agarwal, Counsel for the non-applicant-respondent

Heard learned counsel for the parties.

Perused the restoration application.

In the facts and circumstances of the case, I find sufficient cause for the non-appearance of the counsel for the appellant when the case was called for hearing.
The restoration application is allowed. The Civil Miscellaneous Appeal No.1134/1999 is restored to its original number.
Office to proceed.

(Dalip Singh) J.

ashok