IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.799 of 2010
1. ARJUN PRASAD
2. BABAN PRASAD
3. LALA BACHAN PRASAD
ALL SONS OF LATE RAMA PRASAD
4. PRAMOD KUMAR SINHA S/O BABAN PRASAD
ALL RESIDENTS OF VILLAGE- RAJABIGHA, P.S.
NARHAT, DISTT.- NAWADA, AT PRESENT RESIDING AT
NEW AREA PIPARPANTI, P.S. KOTWALI, DISTT.- GAYA.
PLAINTIFF-APPELLANTS-APPELLANTS-PETITIONER-
PETITIONERS.
Versus
1. KAMESHWAR PRASAD S/O LATE NARSINGH NARAYAN
SINHA R/O MOHALLA- TILHA, NEAR RAJENDRA
ASHRAM, P.S. CIVIL LINES, DISTT.- GAYA.
2. LALOO YADAV S/O KARU YADAV R/O VILL.-
BHIKHANPUR, P.S. TEKARI, DISTT.- GAYA, AT PRESENT
R/O VILL.- KATARI, P.S. CHANDAUTI, DISTT.- GAYA.
..DEFENDANTS/RESPONDENTS/RESPONDENTS/OPPO
-SITE PARTIES/OPPOSITE PARTIES.
-----------
05/ 29.09.2010 This petition has been filed for restoration of Civil
Review No.20 of 2009 which was dismissed for default due to
non-compliance of peremptory order of this court dated
18.12.2009 by which time till 24.12.2009 was allowed to the
petitioners to file limitation petition and to remove defect nos. 1 to
4.
Considering the averments made by learned counsel for
the petitioners and the statements made in this petition, it appears
that genuine reasons have been shown which prevented the
petitioners from complying the said order within the aforesaid
time. However, I.A.No.15 of 2010 was filed on 04.01.2010 for
condoning the delay in the filing of the review petition.
Accordingly, this petition is allowed and Civil Review
No.20 of 2009 is restored to its original file and number. However,
-2-
this order will be subject to removal of defect nos. 1 to 4 in the
civil review petition within one week from today.
(S. N. Hussain, J.)
Sunil