High Court Madhya Pradesh High Court

Nago Rao Bhagchand Nagle vs Union Of India on 20 August, 2010

Madhya Pradesh High Court
Nago Rao Bhagchand Nagle vs Union Of India on 20 August, 2010
                       M.C.C.No.783/2010

  Nago Rao Bhagchand Nagle                 Union of India & others




20.8.2010
      Shri Satish Shrivastava, counsel for petitioner.
      Shri N.S.Ruprah, counsel for respondents.

This application is filed for extension of time to deposit
the amount of cost which was imposed by this Court in
M.C.C.No.59/2009, by which this Court allowed
M.C.C.No.59/2009 subject to payment of cost Rs.250/- within a
period of 7 days in the High Court Legal Services Committee for
the aid of the poor.

It is submitted by Shri Shrivastava that the counsel was
sick and could not deposit the amount within the time period,
however it has been deposited on 13.4.2010 and the time
period for compliance of order dated 18.12.2009 in
M.C.C.No.59/2009 may be extended.

Though the prayer made in the application is vehemently
opposed by Shri N.S.Ruprah, counsel for respondents, but
considering peculiar facts of the case which are supported by an
affidavit of Shri Vijay Pasi, an Advocate of this Court, we allow
this M.C.C.No.783/2010 and extend the time period for
compliance of the order dated 18.12.2009 till 13.4.2010, the
date on which the cost was deposited.

Accordingly this M.C.C., is allowed. Office is directed to
list M.C.C.No.242/2008 for hearing in the next week.

Considering the facts of the case, there shall be no order
as to costs.




 (Krishn Kumar Lahoti)                         (J.K.Maheshwari)
       JUDGE                                       JUDGE
M.