High Court Patna High Court - Orders

Antesh Singh vs Bank Of Baroda &Amp; Ors on 23 February, 2011

Patna High Court – Orders
Antesh Singh vs Bank Of Baroda &Amp; Ors on 23 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     MJC No.179 of 2011
                                      ANTESH SINGH
                                            Versus
                                  BANK OF BARODA & ORS
                                          -----------

02/ 23.02.2011 Heard learned counsel for the petitioner and

learned counsel for the opposite parties.

This petition has been filed for restoration of

C.W.J.C. No.15923 of 2010 which was dismissed for

default due to non-compliance of peremptory order of this

court dated 02.12.2010 by which one week time was

allowed to the petitioner to serve a copy of the petition on

the other side.

Considering the averments made by learned

counsel for the petitioner as well as the statements made in

the petition it appears that genuine reasons have been

shown which prevented the petitioner from complying the

said order within the time prescribed, but subsequently a

copy has been served upon learned counsel for the opposite

parties. In the said circumstances, this petition is allowed

and C.W.J.C. No.15923 of 2010 is restored to its original

file and number.

Office is directed to place the aforesaid

C.W.J.C. No.15923 of 2010 under the heading ‘Orders’ at

the top of the list on 28.02.2011.

      Harish                                             (S.N. Hussain, J.)