High Court Patna High Court - Orders

Brahmdeo Mahto vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Brahmdeo Mahto vs The State Of Bihar on 14 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.3593 of 2009
                                   BRAHMDEO MAHTO .
                                           Versus
                                  THE STATE OF BIHAR .
                                         -----------

03. 14.02. 2011 Heard learned counsels for the petitioner and

the State.

This application has been filed for restoration of

the First Appeal No. 413 of 1987 arising out of land

acquisition matter. In the aforesaid appeal, by order

dated 01.03. 2000, appellants were allowed ten days time

to deposit deficit court fee of Rs. 2207.60/- but the same

was not deposited, with the result, the aforesaid appeal

was dismissed for non-compliance of the order dated

01.03.2000.

Considering the submission of the parties and

the ground stated in the application, the M.J.C.

application alongwith Interlocutory Application No. 7302

of 2009 for condoning the delay in filing the above

restoration application is allowed and the connected

First Appeal No. 413 of 1987 is restored to its original

file.

Let the petitioner deposit deficit court fee within

a period of four weeks, on the condition of deposit of Rs.

200/- with the Patna High Court Legal Service Authority

within the aforesaid time.

2

The objection of the State counsel with respect

to the entitlement of interest over the decree for the

period the appeal has remained dismissed due to the

latches of the petitioner shall be considered at the time

of hearing of the appeal.

The M.J.C. application stands disposed of.

Jagdish/ ( Shailesh Kumar Sinha, J.)