IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 5171 of 2011
Laxmi Ispat Udyog ... ... Petitioner
Versus
Union of India & Ors. ... ... Respondents
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioner : Mr. Sumeet Gadodia, Advocate
For the respondent : Mr. Ananda Sen, Advocate
-----
I.A. No.2899 of 2011
03/27.09.2011
: Learned counsel appearing for the petitioner submits that on
07.09.2011, the petitioner was asked to take step for service of notice upon
respondent Nos.4, 5 and 6, for which requisite was directed to be filed which
the petitioner took it that it is to be filed within a week but as per the order, it
was supposed to be filed by 9th September, 2011.
Under that circumstances, the requisites were filed on 12th September,
2011, but as there was an order to file requisite by 9 th September, 2011, the
application stood dismissed as against the respondent Nos.4,5, and 6. In that
view of the matter, since the case is still pending, the petitioner filed I.A.
bearing I.A. No.2899 of 2011, for extension of time stipulated under the order
dated 07.09.2011 for filing requisite.
Since the order dated 07.09.2011 has already taken effect to, the
petitioner needs to file restoration application.
I.A. No.2899 of 2011 stands disposed of.
(R.R. Prasad, J.)
Ravi/